IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26528 of 2011
Om Prakash Singh, son of late Tapeshwar Singh, resident of village -
Harka, P.S. - Darihat, District - Rohtas.
-------- Petitioner.
Versus
The State of Bihar -----Opposite Party
******
For the petitioner : Mr. Sanjay Kumar @ Manu, Adv.
Mr. Santosh Kumar, Adv.
For the State : Mr. Nikesh Kumar Singh, APP
*******
03. 15.10.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in
connection with Boroon P.S. Case No. 252/2009 for
offences under sections 307 and 34 of the Indian Penal
Code and Section 27of the Arms Act and Section 302
of the Indian Penal Code was further added.
In this case instituted against unknown,
petitioner’s name emerged during investigation, but
only, as submitted, on mere suspicion and there is
absolutely nothing corroborating such submissions.
Learned Additional Public Prosecutor who is armed
with carbon copy of the case diary failed to refute such
submissions.
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 Chief Judicial
Magistrate, Aurangabad, in connection with Boroon
P.S. Case No. 252/2009, subject to 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.)