IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15829 of 2010
RAVINDRA SINGH S/O NARAYAN SINGH, R/O VILLAGE
SIRKANCHIYA, P.S.SARAIYA, DISTRICT-MUZAFFARPUR,
AT PRESENT R/O MAITHANPURA, DURGA ASTHAN, P.S.
MITHAN PURA, DISTRICT-MUZAFFARPUR.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
4 12.10.2010
Supplementary affidavit has been filed.
Heard learned counsel for the petitioner and
learned Additional Standing Counsel for the State.
Petitioner is named accused in this case which is
altogether of a civil nature relating to some transaction
between the parties on payment and refund etc. of the money
involved.
Considering the facts and circumstances, the
petitioner, in the event of his arrest or surrender within four
weeks from today, is directed to be enlarged on bail on his
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 Kazi
Mohammadpur P.S Case no. 20 of 2007; G.R. no. 360 of
2007, subject to the conditions laid down in Section 438(2)
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 till disposal of the case. If the
petitioner fails to remain present on two consecutive dates
without any reasonable explanation the privilege granted shall
be deemed to be cancelled.
(Akhilesh Chandra, J.)
AAhmad