High Court Patna High Court - Orders

Ranjeet Kumar vs The State Of Bihar on 15 July, 2011

Patna High Court – Orders
Ranjeet Kumar vs The State Of Bihar on 15 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.20654 of 2011
                                 Ranjeet Kumar Sao
                                       Versus
                                 The State Of Bihar
                                      -----------

02/- 15/07/2011 Heard learned counsel for the petitioner and Mr. Umesh

Lal Verma learned Additional Public Prosecutor for the State.

In this case, instituted against unknown, petitioner’s

name emerged during investigation as the person at whose house some

stolen articles, like taps, was sold. He on license has a shop to

purchase the kabadi items.

Considering the facts and circumstances of the case, in

the event of his arrest/surrender before the court below within four

weeks, let the petitioner, namely, Ranjeet Kumar Sao, 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, Aurangabad, in connection with Aurangabad (T)

P.S. Case No. 421 of 2010, 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.

       Praveen/-                                ( Akhilesh Chandra, J.)