High Court Patna High Court - Orders

Dayanand Ram vs The State Of Bihar on 12 August, 2011

Patna High Court – Orders
Dayanand Ram vs The State Of Bihar on 12 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.23908 of 2011

           Dayanand Ram, Son of Late Muneshwar Ram, Resident of Village Rukumpura, P.S.
           Ghoshi, District Jehanabad, At present resident of Mohalla Ashok Nagar, Road No.
           8B, P.S. Kankarbagh, District Patna.
                                                                            ---------- Petitioner
                                           Versus
           The State Of Bihar
                                                                        -------- Opposite Party
                                          -----------

02/- 12/08/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehends his arrest, in connection with

Ghoshi (Okari O.P.) P.S. Case No. 60 of 2010 for the offences

punishable under Sections 302/201/34 of the Indian Penal Code,

pending in the court of Chief Judicial Magistrate, Jehanabad, is named

accused in this case.

Under similarly situated circumstances, other co-

accused Sharwan Ram and Bijendra Ram have already been granted

the privilege by a Bench of this Court vide order dated 02.05.2011

passed in Cr. Misc. No. 14024 of 2011.

Considering the facts and circumstances of the case, in

the event of his arrest/surrender before the court below within four

weeks, let the above named petitioner be enlarged 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 Chief Judicial

Magistrate, Jehanabad, in connection with Ghoshi (Okari O.P.) P.S.

Case No. 60 of 2010, subject to condition laid down under Section

438(2) of the Criminal Procedure Code with additional condition to

remain physically present before the court below on each and every
2

date at least for two years or till disposal of the case, whichever is

earlier, in case of failure on two consecutive dates, without giving any

reasonable explanation, the liberty granted shall be deemed to be

cancelled.

Praveen/-                            ( Akhilesh Chandra, J.)