High Court Patna High Court - Orders

Mukesh Kumar vs The State Of Bihar on 22 November, 2011

Patna High Court – Orders
Mukesh Kumar vs The State Of Bihar on 22 November, 2011
                                       1




                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                            Criminal Miscellaneous No.38086 of 2011

                 Mukesh Kumar S/o Sri Deo Narain Singh, R/o Mohallah-
                 Rukanpura, P.S. Rupaspur, District-Patna.
                                                          --Petitioner

                                           Versus

                 The State Of Bihar                         --Opp.Party

                 For the Petitioner   : Mr. Ambika Bhagat


2   22.11.2011

Heard learned counsel for the petitioner

and learned counsel for the State.

Petitioner is one of the named accused

in this complaint case arising out of some alleged

agreement and realization of money for getting

some land transferred. Matter is also subjudice

before competent civil court in Civil

Miscellaneous case relating to Title Suit no.78 of

2001.

Taking into consideration the facts of

the case, the petitioner, in the event of arrest or

surrender within four weeks from today, is

directed to be enlarged on bail on furnishing

bonds of Rs.10,000/- (Rupees ten thousand) with

two sureties of the like amount each to the
2

satisfaction of Smt. Rashmi Prasad, Judicial

Magistrate, first class, Patna, in Complaint Case

no. 75 C of 2002, 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 before the court

below till disposal of the case. 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/