High Court Patna High Court - Orders

Ram Shankar Sexena vs The State Of Bihar on 20 October, 2011

Patna High Court – Orders
Ram Shankar Sexena vs The State Of Bihar on 20 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.32920 of 2011

                    Ram Shankar Sexsena, Son of Pawan Kumar Mahto, resident of Village
                    Bhore Jairam, P.S. Khanpur, District Samastipur.
                                                                           -------Petitioner
                                                      Versus
                    The State Of Bihar
                                                                     -----Opposite Party
                                                 -----------------

02/- 20/10/2011 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 406, 409, 420, 120-B of the

Indian Penal Code, is one of the named accused in this

case being husband of local Mukhiya with allegation of

realizing some money and causing irregularities in

execution of different schemes etc.

Submission is that he has falsely been

implicated in this case only because of being husband of

Mukhiya.

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, Samastipur, in connection with Khanpur P.S.

Case No. 45 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.

( Akhilesh Chandra, J.)
Praveen/-