IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31361 of 2011
Satish Yadav @ Babloo Yadav, Son of Late Kulanand
Yadav, Resident of Village Paharpur (South Tola), P.S.
Sour Bazar, District Saharsa.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
--------------------
03/- 17/11/2011 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
25(1-B)A, 26, 35 of the Indian Penal Code, is one of two named
accused in this case.
Submission is that under similarly situated
circumstance, co-accused Shekhar Yadav has already been
granted the privilege by a Bench of this Court vide order dated
03.09.2010 passed in Cr. Misc. No. 27508 of 2010. Moreover,
petitioner 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 Sour Bazar P.S. Case No. 258 of
2009, subject to condition laid down under Section 438 (2) of
the Code of Criminal Procedure with additional condition to
remain physically present before the court below till disposal of
the case, 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/-