IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32920 of 2011
Ram Shankar Sexsena, Son of Pawan Kumar Mahto, resident of Village
Bhore Jairam, P.S. Khanpur, District Samastipur.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
-----------------
02/- 20/10/2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner apprehending his arrest in
connection with a case registered for the offence
punishable under Sections 406, 409, 420, 120-B of the
Indian Penal Code, is one of the named accused in this
case being husband of local Mukhiya with allegation of
realizing some money and causing irregularities in
execution of different schemes etc.
Submission is that he has falsely been
implicated in this case only because of being husband of
Mukhiya.
Considering the facts and circumstances of the
case, 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, Samastipur, in connection with Khanpur P.S.
Case No. 45 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.
( Akhilesh Chandra, J.)
Praveen/-