High Court Patna High Court - Orders

Rakesh Kumar & Anr. vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Rakesh Kumar & Anr. vs The State Of Bihar on 8 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                           Criminal Miscellaneous No.27336 of 2011

                 1. Rakesh Kumar S/o Kashi Nath Prasad, R/o Mohalla-
                    2/A1, Anandpuri, West Boring Canal Road, P.S. Sri
                    Krishnapuri, District-Patna (Former Assistant Engineer,
                    District Rural Development Agency, Lakhisarai).
                 2. Manoj Kumar, S/o Kapish Chandra Singh, R/o
                    Village-Ramdeo Chati, P.S. Jehanabad, District-
                    Jehanabad (At present Junior Engineer, Surajgarha
                    Block, Lakhisarai).
                                                         --Petitioners

                                           Versus

                    The State Of Bihar                    --Opp.Party

2   08.09.2011

Heard learned counsel for the petitioner

and learned Additional Public Prosecutor for the

State.

Petitioners are named accused in this

case. Submission is that under similarly situated

circumstances co-accused Binita Devi @ Binita

Singh has already been granted privilege by order

dated 26.07.2011 passed in Cr.Misc. no. 20710 of

2011 till submission of charge sheet.

Considering the facts and circumstances,

the petitioners, in the event of arrest or surrender

within four weeks from today, are directed to be

enlarged on bail till submission of charge sheet on
each of them furnishing bonds of Rs. !0,000/-

(Rupees ten thousand) with two sureties of the like

amount each to the satisfaction of the Chief

Judicial Magistrate, Lakhisarai, in Barahiya P.S.

Case no. 05 of 2011, subject to the conditions

laid down in Section 438 (2) of the Code of

Criminal Procedure with additional condition that

the petitioners shall remain present before the

court below till submission of charge sheet. If

the petitioners fail to remain present on two

consecutive dates without any reasonable

explanation the privilege granted shall be deemed

to be canceled.

( Akhilesh Chandra, J.)
AAhmad