IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21513 of 2011
Arun Kumar Thakur
Versus
The State Of Bihar
----------
03. 25.08.2011 Supplementary affidavit has been filed on
behalf of the petitioner.
Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for the
State.
The petitioner, apprehends his arrest in
connection with Sakatpur P.S. Case No. 17/2011,
G.R. No. 755/2011, pending in the court of Chief
Judicial Magistrate, Darbhanga, is solitary named
accused in this case being a P.D.S. Dealer carries
allegation of shortage of grains etc.
Submission is that almost two years before
another suspended the shop of a different person
who also attached to the petitioner who as early as
on 1st April 2010 intimated the Block Supply Officer,
Tardih, Darbhanga, that he has taken additional
room on rent from one Modkant Thakur, S/o – lat
Bodh Narayan Thakur, Village – Mahiya, P.S. –
Sakatpur, District – Darbhanga, Khata No. 159,
Khesra No. 795 measuring 12 ft. x 10 ft. But in
spite of due intimiation no search was made from
2
where all such grains were available at the relevant
time.
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, Darbhanga,
in connection with Sakatpur P.S. Case No. 17/2011,
G.R. No. 755/2011, 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.)