IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27059 of 2010
PRAMOD KUMAR S/O late Ramswaroop Singh
Versus
STATE OF BIHAR .
-----------
2. 27.09.2010 Heard the learned counsel for the petitioner
and the learned Additional Public Prosecutor for the
State.
The petitioner is named accused in this case
carries allegation of power theft by utilizing the power
in his flour mill. It is submitted that at least one and
half year before such raid was conducted, wherein the
seizure list etc. is also not in accordance with the
provision of law. The petitioner had already applied for
disconnection of the power connection in his mill. Due
to an incident of fire breaking for which one case has
already been instituted. The petitioner is ready and
willing to pay all the dues accrued from date of his
disconnection/date of application i.e. (28.6.2008) for
such disconnection.
Considering the facts and circumstances of
the case, in the event of his arrest/surrender before
the court below within four weeks of receipt of the
copy of his order, petitioner, namely Pramod Kumar,
is directed to be released on bail on furnishing bail
bond of Rs.10,000/- (ten thousand only) with two
2
sureties of the like amount each to the satisfaction of
learned A.C.J.M., Barh in connection with Barh
P.S.Case No. 08 of 2010, subject to condition as laid
down under section 438(2) of the Code of Criminal
Procedure 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, the liberty shall be deemed to be
cancelled.
( Akhilesh Chandra,J. )
Vikash