IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24433 of 2011
Chikku Sahani @ Chukku Sahani
Versus
The State Of Bihar
-----------
02. 18.08.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in
connection with Nagar P.S. Case No. 158/2011,
pending in the court of Chief Judicial Magistrate,
Vaishali at Hajipur, is named accused in this case,
wherein specific allegation of assault etc. is attributed
against non-petitioners. There is omnibus allegation
levelled against the others including the petitioner.
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, Vaishali at Hajipur, in connection with
Nagar P.S. Case No. 158/2011, subject to condition
under section 438(2) of the Code of Criminal
2
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.)