IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28224 of 2010
BIJENDRA SINGH @ BIRENDAR SINGH, Son of Late Jagan Singh, Resident of Village
Momindpur, P.S. Hilsa, District Nalanda.
….Petitioner
Versus
THE STATE OF BIHAR
…..Opposite Party
02/- 18-11-2010 Heard learned counsel for the petitioner and
Additional Public Prosecutor for the State.
Petitioner was though named in this case with a
specific mild allegation which found falls during
investigation by the investigating agency, who submitted
charge-sheet against others exonerating the petitioner, but
taking a different view cognizance has been taken.
Considering the facts and circumstances of the
case, in the event of his arrest/surrender before the court
below within four weeks of receipt of the copy of this order,
petitioner, namely, Bijendra Singh @ Birendar Singh, is
directed to be released 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 Judicial Magistrate, 1st
Class, Hilsa, Nalanda in connection with Hilsa P.S. Case
No. 142 of 2007, subject to condition laid down under
-2-
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 one year or
till disposal of the case whichever is earlier, in case of
failure on two consecutive dates, the liberty shall be deemed
to be cancelled.
Praveen (Akhilesh Chandra, J.)