IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20662 of 2011
Munna Kumar
Versus
The State Of Bihar
-----------
02/- 18/07/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is one of the named accused in this case with
general allegation of being member of a mob lodging protest against
non-installation of a transformer in their locality in spite of its
availability. Further, there is general allegation of putting fire and
getting some important paper and materials.
Considering the facts and circumstances of the case and
general allegation, in the event of his arrest/surrender before the court
below within four weeks, let the petitioner, namely, Munna Kumar, 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
Additional Chief Judicial Magistrate, Danapur, Patna, in connection
with Danapur P.S. Case No. 214 of 2010, 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.)