High Court Patna High Court - Orders

Nehaluddin vs The State Of Bihar on 29 August, 2011

Patna High Court – Orders
Nehaluddin vs The State Of Bihar on 29 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.17956 of 2011
                                        Nehaluddin
                                           Versus
                                   The State Of Bihar
                                         ------------

For the petitioner : Mr. Rasid Izhar, Adv.
For the State : Mr. Damodar Pd. Tiwary, APP
*******

05. 29.08.2011 Supplementary affidavit has been filed on

behalf of the petitioner.

Heard learned counsel for the petitioner

and learned Additional Public Prosecutor for the

State.

The petitioner, apprehends his arrest in

connection with Complaint Case No. 4(C)/1999,

Trial No. 1286/99, pending in the court of Judicial

Magistrate, Rachna Raj, Patna, is one of the two

named accused in this twelve years old complaint

case with allegation of purchasing a car by diverting

the fund allotted for other purposes.

Submission is that the car is still under

custody of the board. Moreover, for last several years

further proceeding of the court below remained

stayed vide order dated 28.02.2000 passed in Cr.

Misc. No. 33502/1999, through which quashing of

the complaint case was sought but ultimately vide
2

order dated 25.06.2010, due to absence of the

petitioner an another (both the accuseds). It was

dismissed with certain observations made therein.

Considering the facts and circumstances of

the case, especially much delay already caused, 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

Judicial Magistrate, Rachna Raj, Patna, in

connection with Complaint Case No. 4(C)/99, Trial

No. 1286/99, subject to condition under section

438(2) of the Code of Criminal Procedure, and

additional condition to attend the court regularly at

least for three 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.)