IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8954 of 2010
HARINANDAN SINGH, son of Deoki Nandan Singh, resident of village - Balipur, P.S. -
Piparia, District - Lakhisarai.
--------------------- Petitioner.
Versus
THE STATE OF BIHAR ------------ Opposite Party.
-------
04. 01.07.2010 Heard learned counsel for the petitioner and State.
Petitioner is named accused in this case, wherein
charge sheet against a few has already been submitted keeping
the investigation pending against others including the petitioner,
who carries no specific allegation and he is aged about 70
years also.
Considering the facts and circumstances of the case,
in the event of his arrest/surrender within four weeks from
receipt of the copy of this order, petitioner, namely, Harinandan
Singh, is directed to be released 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,
Lakhisarai, in connection with Lakhisarai P.S. Case No.
518/2009, subject to condition laid down under Section 438(2)
of the Criminal Procedure Code with additional condition to
attend the court at least for one year on each and every date
fixed by the court below, or till disposal of the case, whichever is
earlier, on failure on two consecutive dates, privilege granted
shall be deemed to be cancelled.
(Akhilesh Chandra, J.)
Rajeev/