IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23352 of 2011
Dhanuk Sao @ Dhaneshwar Sao
Versus
The State Of Bihar
-----------
2. 05.08.2011 Heard learned counsel for the petitioner and learned Additional
Public Prosecutor for the State.
The petitioner, apprehends his arrest in connection with Mokama
R.P.F. P.S. Case No. 5/2010 for the offences under section 3 of the R.P. (U.P.)
Act, instituted against three named accused. Petitioner’s name emerged during
the extra judicial confessional statement of co-accused only and submission is
that he has no criminal antecedent.
If, it is so, 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 Railway Judicial Magistrate, Patna, in connection with Mokama
R.P.F. P.S. Case No. 5/2010, subject to condition laid down under Section
438(2) of the Code of Criminal Procedure Code with additional condition to
remain physically present before the Court below on each and every date at
least for two years of 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.
Saif (Akhilesh Chandra, J.)