High Court Patna High Court - Orders

Mithilesh Mallah vs The State Of Bihar on 22 November, 2011

Patna High Court – Orders
Mithilesh Mallah vs The State Of Bihar on 22 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.38225 of 2011

                         Mithilesh Mallah, Son of Mohan Mallah, Resident of
                         Village Akhalaspur Patia, P.S. Bhabua, District Kaimur
                         (Bhabua).
                                                                         .........Petitioner
                                                  Versus
                         The State Of Bihar
                                                                 ..........Opposite party
                                            --------------------

02/- 22/11/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehending his arrest in connection

with a case registered for the offence punishable under Sections

341, 323, 447, 504, 385, 387, 307, 379, 506/34 of the Indian

Penal Code and 27 of the Arms Act, is named accused in this

case along with two other non-petitioners.

Submission is that specific accusation levelled

against the non-petitioners for demanding rangdari, assaulting

and taking away some cash and kind etc., but nothing specific is

attributed against the petitioner, who has also clean antecedent.

If, it is so, 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 Magistrate,

Kaimur (Bhabua), in connection with Bhabua P.S. Case No. 285

of 2011, subject to condition laid down under Section 438 (2) of

the Code of Criminal Procedure with additional condition to

remain physically present before the court below on each and
every date at least for two years or till disposal of the case,

whichever is earlier and in case of failure on two consecutive

dates without giving any reasonable explanation, the liberty

granted shall be deemed to be cancelled.

( Akhilesh Chandra, J.)
Praveen/-