High Court Patna High Court - Orders

Binod Singh @ Bindo Singh vs State Of Bihar on 25 November, 2010

Patna High Court – Orders
Binod Singh @ Bindo Singh vs State Of Bihar on 25 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                              Cr.Misc. No.39245 of 2010

                 BINOD SINGH @ BINDO SINGH S/O LATE RAMNANDAN
                 SINGH, R/O VILLAGE RAGHUNATH PUR, P.S. NAGAR
                 NAUSA, DISTRICT-NALANDA.
                                                  --PETITIONER

                                            Versus

                 THE STATE OF BIHAR                        --OPP.PARTY


2   25.11.2010

Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner is named accused in this case

with allegation of enticement of the wife of the informant for

ulterior motive.

Considering the statement of the victim

recorded under section 164 of the Code of Criminal

Procedure and application appears to have been filed by the

informant vide Annexure-3, the petitioner, in the event of

arrest or surrender within four weeks from today, is directed

to be enlarged on bail on furnishing bonds of Rs.10,000/-

(Rupees ten thousand) with two sureties of the like amount

each to the satisfaction of the Subdivisional Judicial

Magistrate, Hilsa at Nalanda, in Chandi P.S. Case no.160 of

2010, subject to the conditions laid down in Section 438(2)

of the Code of Criminal Procedure with additional condition
2

that the petitioner shall remain present before the court below

on each and every date till disposal of the case. If the

petitioner fails to remain present on two consecutive dates

without any reasonable explanation the privilege granted shall

be deemed to be cancelled.

(Akhilesh Chandra, J.)

AAhmad