IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23226 of 2011
Gopal Mukhia, Son of Late Raghunath Mukhiya, Resident of Village Himmatpatti
Mundmala, P.S. Sahebganj, District Muzaffarpur.
---------- Petitioner
Versus
The State Of Bihar
-------- Opposite Party
-----------
02/- 04/08/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is named accused in this complaint case
arising out of breaking up of negotiation of marriage and refund of
some amount said to have been advanced.
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 Sub-Divisional
Judicial Magistrate, Bettiah, West Champaran, in connection with
Complaint Case No. 431 (C) of 2009, T.R. No. 485 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 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.
Praveen/- ( Akhilesh Chandra, J.)