IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30796 of 2010
PYARE MAHTO @ PIYARE MAHTO @ LATE LUKHARI
MAHTO, R/O VILLAGE-BIGU-IGAHA, P.S. MESKAURE,
DISTT. NAWADA.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
2 17.09.2010
Heard learned counsel for the petitioner and
learned Additional Public prosecutor for the State.
Petitioner is one of the two named accused in
this case carries allegation of dictating co-accused to assault
husband of the informant who obliged the petitioner by
implementing order.
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
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, Nawadah in Sirdala (Meshkaur)
P.S. Case no. 45 of 2010, subject to the conditions laid down
in Section 438(2) of the Code of Criminal Procedure with
additional condition that the petitioner shall remain present
before the court below on each and every date for two years
2
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