High Court Patna High Court - Orders

Ram Nihora Rai @ Ranjeet Kumar … vs State Of Bihar on 22 November, 2010

Patna High Court – Orders
Ram Nihora Rai @ Ranjeet Kumar … vs State Of Bihar on 22 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                               Cr.Misc. No.37350 of 2010

                 RAM NIHORA RAI @ RANJEET KUMAR PATEL S/O KISHORE
                 RAI, R/O VILLAGE-MOHANI MANDAL, P.S. MAJORGANJ,
                 DISTRCIT-SITAMARHI.
                                                  --PETITIONER

                                             Versus

                 THE STATE OF BIHAR                        --OPP.PARTY



2   22.11.2010

Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Petitioner is named accused in this case with

general allegation of assault in a petty dispute. There is

counter version also.

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

Chief Judicial Magistrate, Sitamarhi, in Majorganj P.S. Case

no. 88 of 2010, subject to the conditions laid down in

Section 438(2) of the Code of Criminal Procedure with

additional condition that the petitioner shall remain present

before the court below on each and every date for two years.
2

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