High Court Patna High Court - Orders

Pappu @ Ranjeet Kumar vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Pappu @ Ranjeet Kumar vs The State Of Bihar on 16 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.18891 of 2011

            Pappu @ Ranjeet Kumar, Son of Jaylal Prasad.
            Resident of Village Maniyawa, P.S. Nalanda, Sub-Division Rajgir, District
            Nalanda.
                                                                    ---------- Petitioner
                                       Versus
            The State Of Bihar
                                                                -------- Opposite Party
                                      -----------

03/- 16/08/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State, who is armed with carbon

copy of the case diary.

The petitioner apprehends his arrest, in connection with

Nalanda P.S. Case No. 42 of 2011 for the offences punishable under

Sections 302, 120(B)/34 of the Indian Penal Code, pending in the

court of Chief Judicial Magistrate, Nalanda, is one of the named

accused in this case, but there is nothing specific alleged against him

rather the author of the fatal fire arm injury caused to the husband of

the informant is non-petitioner Chhotu Gope.

Further, submission is that petitioner has no criminal

antecedent.

If it is so, 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, Nalanda, in connection with Nalanda P.S.

Case No. 42 of 2011, 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
2

date at least for two years 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.

Praveen/-                            ( Akhilesh Chandra, J.)