IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25767 of 2010
PHOOL MIYA @ MD.PHOOL MIYA, S/O MD. MASTER
ASLAM,
R/O MOHALLA-NEAR KAMBAL SAH MAJAR, P.S.-NAGAR,
DISTRICT-MUZAFFARPUR.
-PETITIONER
Versus
THE STATE OF BIHAR -OPP.PARTY
2 20.08.2010
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Petitioner is named accused in this case after
being named by co-accused. In similarly situated
circumstances one of the co-accused Vinay Chaudhary has
already been granted the privilege by another Bench of this
Court.
Considering the facts and circumstances, the
petitioner, in the event of his arrest or surrender within four
weeks from today, is directed to be enlarged on bail on his
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, Muzaffarpur, in Muzaffarpur Town
(Nagar) P.S. Case no. 555 of 2009, subject to the conditions
laid down in Section 438(2) of the Code of Criminal
Procedure with additional condition that the petitioner shall
2
remain present on each and every date before the court below
at least for one year or till disposal of the case whichever is
earlier. If the petitioner fails to remain present on two
consecutive dates without any reasonable explanation the
privilege granted shall be deemed to be cancelled.
(Akhilesh Chandra, J.)
AAhmad