High Court Patna High Court - Orders

Navin Kumar vs The State Of Bihar on 18 October, 2011

Patna High Court – Orders
Navin Kumar vs The State Of Bihar on 18 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.32743 of 2011

                         Navin Kumar, Son of Sri Chandra Narain Lal, resident of
                         Village Pokhrabhira, P.S. Puri, District Sitamarhi, at
                         present Block Agriculture Officer, Pipra, P.S. Pipra,
                         District Supaul.
                                                                        -------Petitioner
                                               Versus
                         The State Of Bihar
                                                                  -----Opposite Party
                                             -------------

02/- 18/10/2011 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 420, 353, 120(B) of the Indian

Penal Code and Section 7 Essential Commodities Act, is

solitary named accused in this case relating to release of

vehicle, challan of which was subsequently found fake.

Considering the facts and circumstances of the

case and reasons assigned in the impugned order, 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,

Supaul, in connection with Pipra P.S. Case No. 131 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 one year 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.

( Akhilesh Chandra, J.)
Praveen/-