IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27078 of 2011
Sikandar Rai S/o Lalan Rai R/o village- Chhitrauli, P.S.
Maniari, District-Muzaffarpur.
--Petitioner
Versus
The State Of Bihar --Opp.Party
2 07.09.2011
Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for the
State.
Petitioner is one of the named accused in
this case. Submission is that he carries allegation
of one of the participant inflicting simple injuries
on prosecution side causing injury of Lathi in a
petty land dispute.
Considering the facts and circumstances,
the petitioner, in the event of arrest or surrender
within four weeks from today, is directed to be
enlarged on bail on furnishing bonds of Rs.
!0,000/- (Rupees ten thousand) with two sureties of
the like amount each to the satisfaction of the
Subdivisional Judicial Magistrate, (West)
2
Muzaffarpur, in Maniari P.S. Case no. 41 of
2011, subject to the conditions laid down in
Section 438 (2) of the Code of Criminal Procedure
with additional condition that the petitioner shall
remain present before the court below on each
and every date till one year or till disposal of the
case, whichever is earlier. If the petitioner fails to
remain present on two consecutive dates without
any reasonable explanation the privilege granted
shall be deemed to be canceled.
( Akhilesh Chandra, J.)
AAhmad