High Court Patna High Court - Orders

Loha Dom vs The State Of Bihar on 14 July, 2011

Patna High Court – Orders
Loha Dom vs The State Of Bihar on 14 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.20536 of 2011
                                     Loha Dom
                                       Versus
                                 The State Of Bihar
                                      -----------

02/- 14/07/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

This case is instituted against unknown petitioner’s name

was emerged during extra judicial confession of co-accused, who has

already enjoying the privilege.

Considering the facts and circumstances of the case, in the

event of his arrest/surrender before the court below within four weeks, let

the petitioner, namely, Loha Dom, 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 Magistrate, Kaimur at

Bhabhua, in connection with Mohania P.S. Case No. 288 of 2008, 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 three years or 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.)