IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18891 of 2011
Pappu @ Ranjeet Kumar, Son of Jaylal Prasad.
Resident of Village Maniyawa, P.S. Nalanda, Sub-Division Rajgir, District
Nalanda.
---------- Petitioner
Versus
The State Of Bihar
-------- Opposite Party
-----------
03/- 16/08/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State, who is armed with carbon
copy of the case diary.
The petitioner apprehends his arrest, in connection with
Nalanda P.S. Case No. 42 of 2011 for the offences punishable under
Sections 302, 120(B)/34 of the Indian Penal Code, pending in the
court of Chief Judicial Magistrate, Nalanda, is one of the named
accused in this case, but there is nothing specific alleged against him
rather the author of the fatal fire arm injury caused to the husband of
the informant is non-petitioner Chhotu Gope.
Further, submission is that petitioner has no criminal
antecedent.
If it is so, 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, Nalanda, in connection with Nalanda P.S.
Case No. 42 of 2011, 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
2
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.)