IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.18177 of 2011
1. Rakesh Kumar, son of Kashinath Prasad, resident of mohalla -
Anandpuri (West Boring Canal Road), P.S. - Sri Krishnapuri,
District - Patna (Former Assistant Engineer).
2. Manoj Kumar, son of Kapish Chandra Singh, resident of village -
Ramdeo chati, P.S. - Jehanabad, District - Jehanabad, at present
Junior Engineer, Suryogarha Block, Lakhisarai.
------- Petitioners.
Versus
The State of Bihar -----Opposite Party
******
For the petitioners : Mr. Shakti Suman Kumar, Adv.
For the State : Mr. J.K. Singh, APP
*******
04. 18.10.2011 Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The two petitioners, apprehending their
arrest in connection with Barahiya P.S. Case No.
126/2010 for offences under Sections
406/409/420/467/468/471/34 of the Indian Penal Code,
are named accused in this case being Assistant and
Junior Engineer with allegation of committing some
irregularities in verification of Mustor Roll relating
with execution of schemes under NAREGA.
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, Lakhisarai, in connection with
Barahiya P.S. Case No. 126/2010, subject to condition
under section 438(2) of the Code of Criminal
Procedure, and additional condition to attend the court
regularly at least for two 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.)