IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30278 of 2011
Ritesh Kumar, son of Awadhesh Prasad Verma ------------- Petitioner.
Versus
The State of Bihar ------- Opposite Party
*****
02. 30.09.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in
connection with Complaint Case No. 472-C of 2009
for the offences under sections 323/420/406/34 of the
Indian Penal Code, is one of the named accused in this
case being a deed writer with allegation that while the
complainant has gone to execute some deed but
fraudulently administered intoxicant to execute and
registered a sale deed of the land in question.
Submission is that neither any wrong was
committed by the petitioner nor he is beneficiary.
Considering the facts and circumstances of
the case, in the event of his arrest or surrender within a
period of four weeks, let the above-named petitioner be
enlarged on bail on furnishing bail bond of sum of Rs.
10,000/- (ten thousand only) with two sureties of the
like amount each to the satisfaction of Shri Ajay
Kumar, learned Judicial Magistrate, 1st Class, Bettiah,
West Champaran, in connection with Complaint Case
No. 472-C of 2009, subject to condition under section
438(2) of the Code of Criminal Procedure, and
additional condition to attend the court regularly till
disposal of the case, in the event of failure on two
consecutive dates, without any reasonable explanation,
the privilege granted shall be deemed to be cancelled.
Rajeev/- ( Akhilesh Chandra, J.)