IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27026 of 2011
Krishna Kumar Tulsayan @ Krishna
Versus
The State Of Bihar
-------------
02. 06.09.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in
connection with Khagaria P.S. Case No. 260/2011,
G.R. No. 998/2011, pending in the court of Chief
Judicial Magistrate, Khagaria, is solitary named
accused in this case of assault and threat besides
snatching of one mobile.
This case is squarely covered under the
decision of Apex Court in a case Jorgia Pentiah Vs.
State of A.P. reported in 2009(1) BCCR 153(SC).
Considering the facts and circumstances of
the case, in the event of his arrest or surrender within a
period of four weeks, let the above-named petitioner be
enlarged on bail on furnishing bail bond of sum of Rs.
10,000/- (ten thousand only) with two sureties of the
like amount each to the satisfaction of Chief Judicial
Magistrate, Khagaria, in connection with Khagaria P.S.
Case No. 260/2011, G.R. No. 998/2011, subject to
condition under section 438(2) of the Code of Criminal
Procedure, and additional condition to attend the court
regularly at least for one year or till disposal of the
case, whichever is earlier and in the event of failure on
two consecutive dates, without any reasonable
explanation, the privilege granted shall be deemed to
be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)