IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.4327 of 2011
PANKAJ SINGH S/O LATE NATHO SINGH, R/O VILLAGE-
BARAUNI FLAG P.S. TEGHRA, DISTRICT-BEGUSARAI.
-Petitioner
Versus
THE STATE OF BIHAR -Opposite Party
5 11.07.2011
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State, who is
armed with carbon copy of the case diary.
In this seven years’ old case instituted against
unknown regarding double murder, petitioner’s name
emerged almost at the fag end, during investigating.
Though Police has also submitted charge sheet but as
appears, except suspicion nothing emerged against the
petitioners.
Considering the facts and circumstances, in the
event of arrest or surrender within four weeks from
communication of the order, the petitioner is directed to be
enlarged on bail on furnishing bonds of Rs.10,000/-
(Rupees ten thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate,
2
Patna, in Barh P.S. Case no. 510 of 2004, subject to the
conditions laid down in Section 438(2) of the Code of
Criminal Procedure with additional condition that the
petitioner shall remain present before the court below on
each and every date for two years or till disposal of the
case. If the petitioner fails to remain present on two
consecutive dates without any reasonable explanation the
privilege granted shall be deemed to be cancelled.
AAhmad ( Akhilesh Chandra, J.)