IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20679 of 2011
Anil Rai
Versus
The State Of Bihar
-----------
02/- 18/07/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is one of the named accused in this case with
general allegation of assault etc. Moreover, the case appears squarely
covered under a decision of Apex Court in a case of “Jorgia Pentiah
Vs. State of A.P. reported in 2009 (1) BCCR 153 (SC)”.
Considering the facts and circumstances of the case, in
the event of his arrest/surrender before the court below within four
weeks, let the petitioner, namely, Anil Rai, 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 Additional Chief
Judicial Magistrate, Danapur, in connection with Maner P.S. Case No.
57 of 2011, G.R. No. 625 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 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.)