IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20095 of 2010
DASARATH YADAV @ DASARATH KUMAR SINGH S/O
BUTESHWAR SINGH, R/O VILLAGE-DULAUR TOLA,
SEMRAON, P.S. CHARPOKHARI, DISTRICT-BHOJPUR
--PETITIONER
Versus
THE STTAE OF BIHAR --OPP.PARTY
3 25.08.2010
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State, who is
armed with the carbon copy of the case diary.
Petitioner was not named in this case. However,
during investigation his name emerged in between that he is
the person who handed over the vehicle to the named
accused. But, there is nothing specific against the petitioner.
Considering the facts and circumstances, 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
Chief Judicial Magistrate, Bhojpur at Ara, in Charpokhari
P.S. Case no. 3 of 2007, subject to the conditions laid down in
Section 438(2) of the Code of Criminal Procedure with
additional condition that the petitioner shall remain present
2
on each and every date before the court below at least for two
years or till disposal of the case, whichever is earlier. 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