IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25954 of 2011
1. Rajesh Kumar @ Rajesh, S/o - Amirak Singh
2. Sudhir Kumar @ Sudhir, son of Girija Yadav
Both are resident of village Bara, P.S. - Roh, District -
Nawada.
------ Petitioners.
Versus
The State of Bihar ----Opposite Party
----
02. 29.08.2011 Heard learned counsel for the petitioners
and learned Additional Public Prosecutor for the
State.
The petitioners, apprehending their arrest
in connection with Roah P.S. Case No. 3/2011,
pending in the court of Chief Judicial Magistrate,
Nawada, are named accused in this with allegation
of demanding some amount prior to shifting of
transformer of electric lines.
Submission is that neither any amount
was paid nor demanded and also the petitioners
have clean antecedent.
If it is so, considering the facts and
circumstances of the case, in the event of their
arrest or surrender within a period of four weeks, let
the above-named petitioners be enlarged on bail on
furnishing bail bond of sum of Rs. 10,000/- (ten
thousand only) each with two sureties of the like
amount each to the satisfaction of Chief Judicial
Magistrate, Nawada, in connection with Roah P.S.
2
Case No. 3/2011, subject to condition under section
438(2) of the Code of Criminal Procedure, and
additional condition to attend the court regularly at
least for three years 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.)