IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7565 of 2011
Kamata Prasad Sinha @ Kamata Sinha, Son of Late Basudeo Prasad.
Resident of Dillu Bigha, P.S. Silao, District Nalanda.
---------- Petitioner
Versus
The State Of Bihar
-------- Opposite Party
-----------
04/- 10/08/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State, who is armed with carbon
copy of the case diary.
The petitioner apprehends his arrest, in connection with
Saharsa (Sadar) P.S. Case No. 141 of 2002 for the offences punishable
under Sections 468, 420, 406/34 of the Indian Penal Code and Section
7 of the Essential Commodities Act, pending in the court of Chief
Judicial Magistrate, Saharsa, is one of the named accused in this nine
years old case being posted as District Godown Manager of State
Food Corporation at the relevant time with allegation of commission
of certain irregularities etc.
Submission is that during investigation at earlier stage
in paragraph no. 198 of the case diary, the supervising authority had
stayed the process against the petitioner which could be revived only
recently as is evident from paragraph no. 227 of the case diary.
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
2
Magistrate, Saharsa, in connection with Saharsa (Sadar) P.S. Case No.
141 of 2002, 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.)