High Court Patna High Court - Orders

Ram Govind Gond vs The State Of Bihar on 16 November, 2010

Patna High Court – Orders
Ram Govind Gond vs The State Of Bihar on 16 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                              Cr.Misc. No.28304 of 2010

                 RAM GOVIND GOND S/O LATE NAGINA GOND, R/O VILLAGE-
                 NAWADERA, P.S. DUMRAON (NAYA BHOJPUR), DISTRICT-
                 BUXAR.
                                                     --PETITIONER

                                           Versus

                 THE STATE OF BIHAR                         --OPP.PARTY




2   16.11.2010

Heard learned counsel for the three petitioners

and learned Additional Public Prosecutor for the State.

Petitioner though was named in this case but

Police did not sent up for trial. However, during trial under

Section 319 of the Code of Criminal Procedure he has been

summoned.

Considering the facts and circumstances, the

petitioner, in the event of arrest or surrender within four

weeks from today, is directed to be enlarged on bail on

furnishing bonds of Rs.10,000/- (Rupees ten thousand) with

two sureties of the like amount each to the satisfaction of the

Additional District and Sessions Judge-cum-Fast Track

Court-II, Buxar, in Dumraon P.S. (Naya Bhojpur) Case no. 86

of 2009 / S.Tr. no. 281 of 2009, subject to the conditions

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

Procedure with additional condition that the petitioner shall

remain present before the court below on each and every date

till disposal of the case. If the petitioner fails to remain

present on two consecutive dates without any reasonable

explanation the privilege granted shall be deemed to be

cancelled.

(Akhilesh Chandra, J.)

AAhmad