IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.5225 of 2011
RATAN LALA @ RATAN KUMAR VERMA S/O LATE SHYAM
NANDAN PRASAD, R/O VILLAGE-SISTA, P.S. SADAR,
DISTRICT- MUZAFFARPUR.
-Petitioner
Versus
THE STATE OF BIHAR -Opposite Party
3 11.07.2011
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State, who is
armed with carbon copy of the case diary.
Petitioner is one of the named accused in this case
with allegation of taking unathorized power connection
causing loss to the Board for Rs.75,000/- but, as it is
pointed out, no connecting material could be found.
Considering the facts and circumstances, the
petitioner, in the event of arrest or surrender within four
weeks from communication of order, is directed to be
enlarged on bail on furnishing bonds of Rs.10,000/-
(Rupees ten thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate,
Muzaffarpur, in Muzaffarpur P.S. Case no. 348 of 2010,
2
subject to the conditions laid down in Section 438(2) of
the Code of Criminal Procedure with additional condition
that the petitioner shall remain present before the court
below on each and every date for two years or till disposal
of the case whichever is earlier. If the petitioner fails to
remain present on two consecutive dates without any
reasonable explanation the privilege granted shall be
deemed to be cancelled.
AAhmad ( Akhilesh Chandra, J.)