IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26866 of 2011
Pappu Singh
Versus
The State Of Bihar
*****
02. 08.09.2011 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 Harnaut P.S. Case No. 128/2011,
pending in the court of Chief Judicial Magistrate,
Nalanda at Biharsharif, is one of the two named
accused in this case, but only disclosure of his name by
co-apprehended accused, an auto driver.
Submission is that his name emerged in the
extra judicial confession of co-accused. Petitioner has
no criminal antecedent of such allegation.
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, Nalanda at Biharsharif, in connection with
Harnaut P.S. Case No. 128/2011, subject to condition
under section 438(2) of the Code of Criminal
Procedure, and additional condition to attend the court
regularly at least for one year 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.)