IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.5788 of 2010
RAM VINAY, son of Rup Sharma, resident of village - Kayal, P.S. - Karpi, District - Jehanabad.
------------- Petitioner.
Versus
THE STATE OF BIHAR ------ Opposite Party.
-------
06. 05.10.2010 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
In this 11 years old case petitioner is one of the named
accused carries allegation of participation in assault of the informant
along with others after traveling different stages wherein for some
period further proceeding etc. were stayed. Initially, there was no
requisition against the petitioner but as per copy of supervision note
filed along with supplementary affidavit today, it appears that
petitioner is also required.
Considering the facts and circumstances of the case and
delay in investigation etc. in the event of his arrest/surrender before
the court below within four weeks of receipt of the copy of this order,
petitioner, namely, Ram Vinay, is directed to be released 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, Patna, in connection with Digha P.S. Case No. 15/1999,
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 three years
or till disposal of the case whichever is earlier, in case of failure on
two consecutive dates, the liberty shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)