High Court Patna High Court - Orders

Pranav Kumar @ Munna Yadav vs The State Of Bihar on 30 September, 2011

Patna High Court – Orders
Pranav Kumar @ Munna Yadav vs The State Of Bihar on 30 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.30397 of 2011

                Pranav Kumar @ Munna Yadav, Son of Daroga Pd. Rai, resident of Village
                Chandaur, P.S. Sour Bazar, District Saharsa.
                                                                            -------Petitioner
                                                    Versus
                The State Of Bihar
                                                                      -----Opposite Party
                                                 --------------

For the Petitioner :- Mr. Shiva Shankar Sharma, Advocate.
For the State :- Mr. Anuj Kumar Shrivastava, A.P.P.

————–

02/- 30/09/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehending his arrest in connection

with a case registered for the offence punishable under Sections

147, 148, 323, 324, 307, 379 of the Indian Penal Code, is one of

the named accused in this case of interception, assault and

snatching of some cash and kind.

Submission is that petitioner carries only general and

omnibus allegation and whatever specificcally alleged is against

non-petitioner, Munna Bhagat. Further, it is also submitted that

petitioner, who is a student 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, Saharsa, in connection

with Saharsa P.S. Case No. 226 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 date at least for one year 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.

( Akhilesh Chandra, J.)
Praveen/-