IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39245 of 2010
BINOD SINGH @ BINDO SINGH S/O LATE RAMNANDAN
SINGH, R/O VILLAGE RAGHUNATH PUR, P.S. NAGAR
NAUSA, DISTRICT-NALANDA.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
2 25.11.2010
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner is named accused in this case
with allegation of enticement of the wife of the informant for
ulterior motive.
Considering the statement of the victim
recorded under section 164 of the Code of Criminal
Procedure and application appears to have been filed by the
informant vide Annexure-3, the petitioner, in the event of
arrest or surrender within four weeks from today, is directed
to be enlarged on bail on furnishing bonds of Rs.10,000/-
(Rupees ten thousand) with two sureties of the like amount
each to the satisfaction of the Subdivisional Judicial
Magistrate, Hilsa at Nalanda, in Chandi P.S. Case no.160 of
2010, subject to the conditions laid down in Section 438(2)
of the Code of Criminal Procedure with additional condition
2
that the petitioner shall remain present before the court below
on each and every date till disposal of the case. If the
petitioner fails to remain present on two consecutive dates
without any reasonable explanation the privilege granted shall
be deemed to be cancelled.
(Akhilesh Chandra, J.)
AAhmad