IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20323 of 2011
Ranjeet Kumar, son of Sri Jagdish Gosal, resident of
village-Uttarama, Police station-Rahui, District-Nalanda.
Petitioner.
Versus
The State of Bihar.
Opposite Party.
-----------
3. 03.08.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner apprehending his arrest in
connection with Pakribarawan P.S. Case no. 17 of
2010 for the offence under Section 387 of the Indian
Penal Code, pending in the Court of learned Chief
Judicial Magistrate, Nawadah, is not named accused
in this case. But submission is during investigation in
the extra judicial confession of one co-apprehended
accused his name emerged. There is absolutely
nothing more against him.
Considering the facts and circumstances of
the case, in the event of his arrest or surrender within
a period of four weeks, let the petitioner, namely,
Ranjeet Kumar be enlarged on bail furnishing bail
bond of Rs. 10,000/- (ten thousand only) with two
sureties of the like amount each to the satisfaction of
2
Chief Judicial Magistrate, Nawadah, in connection
with Pakribarawan P.S. Case no. 17 of 2010, subject
to condition under Section 438(2) of the Code of
Criminal Procedure, and additional condition to
attend the court regularly at least for two years or till
disposal of the case, whichever is earlier and in the
event of failure o two consecutive dates, without
reasonable explanation, the privilege granted shall be
deemed to be cancelled.
Kamlesh (Akhilesh Chandra, J.)