High Court Patna High Court - Orders

Randhir Kumar vs The State Of Bihar on 25 July, 2011

Patna High Court – Orders
Randhir Kumar vs The State Of Bihar on 25 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.21383 of 2011

          Randhir Kumar, son of Ramnandan Prasad, resident of village -
          Chakdiwan, P.O. & P.S. - Sheikhpura, District - Sheikhpura.
                                                            --------- Petitioner.
                                 Versus
          The State Of Bihar                              -----Opposite Party
                                  *******

02. 25.07.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

Supplementary affidavit has been filed on

behalf of the petitioner.

The petitioner apprehends his arrest in

connection with Complaint Case No. 107C/2006 for

the offences under Sections 323/418/420/504 of the

Indian Penal Code, pending in the court of Additional

Chief Judicial Magistrate, Lakhisarai.

The petitioner is solitary named accused in

this complaint case relating to some commercial

transaction between the parties.

Considering the facts and circumstances of

the case, in the event of his arrest or surrender within

a period of four weeks, let the above-named petitioner

be enlarged on bail on furnishing bail bond of sum of

Rs. 10,000/- (ten thousand only) with two sureties of

the like amount each to the satisfaction of Additonal

Chief Judicial Magistrate, Lakhisarai, in connection

with Complaint Case No. 107C of 2006, subject to
2

condition under section 438(2) of the Code of Criminal

Procedure, and additional condition to attend the

court regularly at least for three years or till disposal

of the case, whichever is earlier and in the event of

failure on two consecutive dates, without any

reasonable explanation, the privilege granted shall be

deemed to be cancelled.

( Akhilesh Chandra, J.)
Rajeev/