IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30687 of 2011
Ranjan Kumar Ranjan son of late Banarsi Rajak, R/o
Mohalla Naya Bazar, Ward No.2, P.S. + District Saharsa
.............Petitioner
Versus
The State Of Bihar .........................Opposite party.
----------------------------------
2 12.10.2011 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
420, 379 of the Indian Penal Code.
The allegation against the petitioner is that be being
the revenue collector tore the page of Register-II and replaced
the same by pasting plain paper and made over writing without
any authority
Learned counsel for the petitioner submits that no
case for the offence under sections 420 and 379 I.P.C. is made
out.
Considering the facts and circumstances of the case, in
the event of arrest or surrender in 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) with two
sureties of like amount each to the satisfaction of Chief Judicial
Magistrate, Saharsa in connection with Saharsa Sadar P.S. Case
No. 166 of 2011 subject to the conditions laid down under section
438(2) Cr.P.C. with additional condition to remain physically
present before the court below on each and every date till
disposal of the case, in case of failure on two consecutive dates,
2
without giving any reasonable explanation, the liberty granted
shall be deemed to be cancelled.
(Akhilesh Chandra, J)
M.Rahman