High Court Patna High Court - Orders

Munna Sharma @ Jainendra Kumar vs The State Of Bihar on 26 July, 2011

Patna High Court – Orders
Munna Sharma @ Jainendra Kumar vs The State Of Bihar on 26 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.21756 of 2011
                  Munna Sharma @ Jainendra Kumar
                                Versus
                          The State Of Bihar
                               -----------

02. 26.07.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner apprehends his arrest in

connection with Danapur P.S. Case No. 30/2011 for

the offences under Sections 147/148/149/341/323

/324 and 307/34 of the Indian Penal Code, pending in

the court of Additional Chief Judicial Magistrate,

Danapur.

The petitioner is one of the named accused.

Except his presence at the place of occurrence with

other co-accused nothing is attributed against him.

Moreover, one Title Suit No. 244/2010 for specific

performance of contract is also going on.

Considering the facts and circumstances of

the case, in the event of his arrest or surrender within

a period of four weeks, let the above-named petitioner

be enlarged on bail on furnishing bail bond of sum of

Rs. 10,000/- (ten thousand only) with two sureties of

the like amount each to the satisfaction of Additional

Chief Judicial Magistrate, Danapur, in connection

with Danapur P.S. Case No. 30/2011, subject to
2

condition under section 438(2) of the Code of Criminal

Procedure, and additional condition to attend the

court regularly at least for two years or till disposal of

the case, whichever is earlier and in the event of

failure on two consecutive dates, without any

reasonable explanation, the privilege granted shall be

deemed to be cancelled.

Rajeev/                            ( Akhilesh Chandra, J.)