1
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24162 of 2011
Dinesh Prasad S/o late Shankar Sah, R/o Diwan Mohalla
Ram Janki Chauraha, P.S. Khajekallan, Distt.-Patna.
--Petitioner
Versus
The State Of Bihar --Opp.party
3 16.09.2011
Heard learned counsel for the
Petitioner and learned Additional Public
Prosecutor for the State.
Petitioner is one of the named accused in
this case being Junior Engineer on whose report
plan was sanctioned stating the passage which is
in dispute. Submission is that right from a deed of
transfer executed in the year 1949 till latest
reports there is existence of passage. Moreover, in
paragraph 49 of the case diary also there is report
of Halka Karamchari, Patna, which is also
supporting existence of such passage.
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.
2
!0,000/- (Rupees ten thousand) with two sureties of
the like amount each to the satisfaction of the
Chief Judicial Magistrate, Patna, in Kotwali
P.S. Case no. 441 of 2010, subject to the
conditions laid down in Section 438 (2) of the Code
of Criminal Procedure.
( Akhilesh Chandra, J.)
AAhmad