High Court Patna High Court - Orders

Ram Balak Rai vs The State Of Bihar on 14 July, 2011

Patna High Court – Orders
Ram Balak Rai vs The State Of Bihar on 14 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.20413 of 2011
                                   Ram Balak Rai
                                       Versus
                                 The State Of Bihar
                                      -----------

02/- 14/07/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

Petitioner is solitary named accused in this case with

allegation of demand of some rangdari etc. However, as submitted the

parties have settled the dispute and a compromise petition has been

filed. If it is so, and informant on due identification by appear in court

as witness and support the factum of compromise and also stood as

one of the bailors, in the event of his arrest/surrender before the court

below within four weeks, let the petitioner, namely, Ram Balak Rai,

be enlarged on bail on furnishing bail bond of Rs. 10,000/- (ten

thousand only) with two sureties of the like amount each to the

satisfaction of Additional Chief Judicial Magistrate, Patnacity, in

connection with Fatwah P.S. Case No. 73 of 2011, subject to

condition laid down under Section 438 (2) of the Criminal Procedure

Code with additional condition to remain physically present before the

court below on each and every date at least for two years or till

disposal of the case, whichever is earlier, in case of failure on two

consecutive dates, without giving any reasonable explanation, the

liberty granted shall be deemed to be cancelled.

       Praveen/-                                 ( Akhilesh Chandra, J.)