IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30307 of 2010
MITHILESH KUMAR YADAV @ MITHILESH YADAV, S/O
LATE KISHUNDHAN YADAV, R/O VILLAGE-KANP WARD
NO.6, PANCHAYAT- KANP, P.S. SAUR BAZAR,
DISTRICT- SAHARSA.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
2 31.08.2010
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner is named accused in this case
carries allegation and he, being brother of Mukhiya,
committed some forgery in the cheque issued in the name of
the complainant informant which has handed over to the
issuing authority for certain correction and subsequently
encashed. But, nothing appears from lengthy order of the
Sessions Judge supporting the appellations against the
petitioner.
Considering the facts and circumstances, the
petitioner, in the event of his arrest or surrender within four
weeks from today, is directed to be enlarged on bail on his
furnishing bonds of Rs.10,000/- (Rupees ten thousand) with
two sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, Saharsa, in Saur Bazar P.S. Case
2
no. 3 of 2010, vide G.R. no. 23 of 2010, subject to the
conditions laid down in Section 438(2) of the Code of
Criminal Procedure with additional condition that the
petitioner shall remain present on each and every date before
the court below at least for one year or till disposal of the
case whichever is earlier. If the petitioner fails to remain
present on two consecutive dates without any reasonable
explanation the privilege granted shall be deemed to be
cancelled.
(Akhilesh Chandra, J.)
AAhmad