IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20602 of 2011
Anjani Kumar Singh
Versus
The State Of Bihar
*****
03. 15.09.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in
connection with Warisaliganj P.S. Case No. 63/2011,
for the offences under Sections 147/148/149/307/
386/384 and 188 of the Indian Penal Code and under
Section 27 of the Arms Act, is one of the named
accused in this case but only on disclosure by co-
apprehended accused persons.
Submission is that except disclosure of the
name in the extra judicial confession, there is
absolutely nothing against the petitioner nor he has any
criminal antecedent.
Learned Additional Public Prosecutor could
not point out anything otherwise from the carbon copy
of the case diary.
Considering the facts and circumstances of
the case, in the event of his arrest or surrender within a
period of four weeks, let the above-named petitioner be
enlarged on bail on furnishing bail bond of sum of Rs.
10,000/- (ten thousand only) with two sureties of the
like amount each to the satisfaction of Chief Judicial
Magistrate, Nawada, in connection with Warisaliganj
P.S. Case No. 63/2011, subject to condition under
section 438(2) of the Code of Criminal Procedure, and
additional condition to attend the court regularly at
least for two years or till disposal of the case,
whichever is earlier and in the event of failure on two
consecutive dates, without any reasonable explanation,
the privilege granted shall be deemed to be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)