IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38132 of 2010
1. BINOD KUMAR S/O LATE YADU RAM.
2. ARJUN PRASAD,
3. MUNNI KUMAR,
ALL S/O SRI KEDAR PRASAD @ PHANO TAMOLI,
R/O VILLAGE-BARBIGHA BAZAAR, P.S. BARBIGHA,
DISTRICT-SHEIKHPURA.
--PETITIONERS
Versus
THE STATE OF BIHAR --OPP.PARTY
2 22.11.2010
Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The three petitioners are named accused in this
case instituted on the basis of Complaint Case no. 13 C of
2007 taking some loan from the bank of which complainant
became guarantor. As submitted, loan has already been paid
and nothing remains due.
Considering the facts and circumstances, the
petitioners, in the event of arrest or surrender within four
weeks from today, are directed to be enlarged on bail on each
of them furnishing bonds of Rs.10,000/- (Rupees ten
thousand) with two sureties of the like amount each to the
satisfaction of the Subdivisional Judicial Magistrate,
Sheikhpura, in Complaint Case no. 13 C of 2007, subject to
2
the conditions laid down in Section 438(2) of the Code of
Criminal Procedure with additional condition that the
petitioners shall remain present before the court below on
each and every date till disposal of the case. If the petitioners
fail to remain present on two consecutive dates without any
reasonable explanation the privilege granted shall be deemed
to be cancelled.
(Akhilesh Chandra, J.)
AAhmad