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.)