High Court Patna High Court - Orders

Priti Sinha vs The State Of Bihar on 2 September, 2011

Patna High Court – Orders
Priti Sinha vs The State Of Bihar on 2 September, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Criminal Miscellaneous No.26517 of 2011

                  Priti Sinha, Wife of Bipin Kumar Sinha.
                  Resident of Village Ramdaspur, P.S. Goraul, District Vaishali.
                                                                          ---------- Petitioner
                                                   Versus
                  The State Of Bihar .
                                                                   -------- Opposite Party
                                                 -------------

02/- 02.09.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehends her arrest in connection with a

case registered for the offence punishable under Sections 406, 409 and

420 of the Indian Penal Code, is named accused in this case being

Mukhiya at the relevant time and during whose period some solar light

(lamps) were installed at different places.

Submission is that on basis of the enquiry report, two

years of after installation one solar light (lamp) stopped functioning.

Moreover, number of solar light (lamps) were installed during her

tenure, but no complain is received.

Considering the facts and circumstances of the case, in

the event of her 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 Additional Chief

Judicial Magistrate, Vaishali at Hajipur, in connection with Goraul

P.S. Case No. 48 of 2011 (G.R. No. 1037 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 two years or till
2

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.)