IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28950 of 2011
Ram Chela Prasad @ Ram Chela Ram Kahar, Son of
Late Satya Narayan Kahar, resident of Village
Noonsari, P.S. Nokha, District Rohtas.
.........Petitioner
Versus
The State Of Bihar
..........Opposite party
-----------
03/- 09.11.2011 Heard learned counsel for the petitioner and learned Additional
Public Prosecutor for the State, who is armed with carbon copy of the
case diary up to paragraph – 67 dated 23.01.2011.
The petitioner apprehending his arrest in connection with a
case registered for the offence punishable under Sections 364, 302/34
of the Indian Penal Code and Section 27 Arms Act.
In this case, instituted against eight persons besides five to six
unknown, petitioner’s name emerged during investigation in extra
judicial confession of one of the apprehended Surendra Paswan.
Submission is that except the above extra judicial confession
of co-accused, there is absolutely nothing against the petitioner, who
has also clean antecedent.
If it is so, in the event of his arrest/surrender before the court
below within four weeks, let the above named petitioner 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 Chief
Judicial Magistrate, Rohtas at Sasaram, in connection with Kargahar
P.S. Case No. 169 of 2007, subject to condition laid down under
Section 438 (2) of the Code of Criminal Procedure with additional
condition to remain physically present before the court below on each
2
and every date at least for three years or till disposal of the case,
whichever is earlier and 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.)