IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20180 of 2011
Anand Kumar Singh , Son of Sri Girish Nandan Singh, Resident of Raja
Bazar, P.S. Shastri Nagar, District Patna.
---------- Petitioner
Versus
The State Of Bihar
-------- Opposite Party
-----------------
03/- 09/09/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State, who is armed with
carbon copy of the case diary.
The petitioner apprehends his arrest in connection
with a case registered for the offence punishable under Sections
406, 467, 468, 471, 420, 421, 120(B) of the Indian Penal Code, is
one of the named accused in this case.
Submission is that almost under similarly situated
circumstance, co-accused Ramnath Vidyarthi @ Ram Nath
Vidyarthi has already been granted the privilege by a Bench of this
Court vide order dated 12.08.2011 passed in Cr. Misc. No. 23976
of 2011. Learned Additional Public Prosecutor, in spite of being
armed with case diary could not refute the submissions and failed
to point out anything specifically attributed against the petitioner.
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, Patna, in connection with Patliputra P.S. Case
No. 50 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.)