Rajesh Kumar vs The State Of Bihar on 17 August, 2011

0
65
Patna High Court – Orders
Rajesh Kumar vs The State Of Bihar on 17 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.14543 of 2011
                                     Rajesh Kumar
                                         Versus
                                  The State Of Bihar
                                       ------------

04. 17.08.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State who

is armed with carbon copy of the case diary.

The petitioner, apprehends his arrest in

connection with Sitamarhi P.S. Case No. 201/2010

pending in the court of Chief Judicial Magistrate,

Sitamarhi, is named accused in this case instituted on

the basis of Complaint Case No. 355/2010, as President

of one Ganga Sagar Education and Welfare Society,

which works as N.G.O. and provide employment to

different persons who deposit some amount for

registration etc. There is specific allegation on non-

petitioner Awadhesh Kumar Rai, as a Secretary of the

Society receiving Rs. 7000/- for registration, but did

not issue receipt of such amount.

Considering the facts and circumstances of

the case, in the event of his arrest or surrender within a

period of four weeks, let the above-named petitioner be
2

enlarged on bail on furnishing bail bond of sum of Rs.

10,000/- (ten thousand only) with two sureties of the

like amount each to the satisfaction of Chief Judicial

Magistrate, Sitamarhi, in connection with Sitamarhi

P.S. Case No. 201/2010, 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.)
 

LEAVE A REPLY

Please enter your comment!
Please enter your name here