IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30397 of 2011
Pranav Kumar @ Munna Yadav, Son of Daroga Pd. Rai, resident of Village
Chandaur, P.S. Sour Bazar, District Saharsa.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
--------------
For the Petitioner :- Mr. Shiva Shankar Sharma, Advocate.
For the State :- Mr. Anuj Kumar Shrivastava, A.P.P.
————–
02/- 30/09/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehending his arrest in connection
with a case registered for the offence punishable under Sections
147, 148, 323, 324, 307, 379 of the Indian Penal Code, is one of
the named accused in this case of interception, assault and
snatching of some cash and kind.
Submission is that petitioner carries only general and
omnibus allegation and whatever specificcally alleged is against
non-petitioner, Munna Bhagat. Further, it is also submitted that
petitioner, who is a student 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, Saharsa, in connection
with Saharsa P.S. Case No. 226 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 date at least for one year 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.
( Akhilesh Chandra, J.)
Praveen/-