High Court Patna High Court - Orders

Nawlesh Narayan Pathak @ Nawalesh … vs The State Of Bihar on 12 September, 2011

Patna High Court – Orders
Nawlesh Narayan Pathak @ Nawalesh … vs The State Of Bihar on 12 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.27742 of 2011

                    Nawlesh Narayan Pathak @ Nawalesh Pathak, Son of Rishi Chandra
                    Pathak, R/o village Hardiha, P.S. Pupri, District Sitamarhi.
                                                                                 ---------- Petitioner
                                                       Versus
                    The State Of Bihar
                                                                          -------- Opposite Party
                                                   ----------------

02/- 12/09/2011 Heard Mr. Naresh Dekhshit learned counsel for the

petitioner and Dr. Kumar Uday Pratap learned Additional Public

Prosecutor for the State.

The petitioner apprehends his arrest in connection

with a case registered for the offence punishable under Sections

147/149/323/342/353/379/427 and 188 of the Indian Penal Code

and 150(A)/150(B) of the Indian Rail Act.

In this case arising out of accidental death of brother

of the informant and subsequent obstructions caused for such

accidental death, petitioner’s name emerged during investigation

as one of the person protesting and raising obstruction etc.

Submission is that petitioner was thoroughly

involved in postmortem examination etc. of the deceased brother,

who died during the way to hospital for better medical treatment.

Considering the facts and circumstances of the case,

in the event of his arrest/surrender before the court below within

four weeks, let the above named petitioner be enlarged on bail on

furnishing bail-bond of Rs. 10,000/- (ten thousand only) with two

sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Sitamarhi, in connection with Pupri P.S. Case
No. 180 of 2010, subject to condition laid down under Section

438(2) of the Criminal Procedure Code with additional condition

to remain physically present before the court below on each and

every date at least for two years or till disposal of the case,

whichever is earlier, in case of failure on two consecutive dates,

without giving any reasonable explanation, the liberty granted

shall be deemed to be cancelled.

Praveen/-                          ( Akhilesh Chandra, J.)