IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33704 of 2011
Sanjeeb Kumar @ Babu Saheb S/o late Gita Kunwar,
R/o village-maniappa, P.S. Matihani, District-Begusarai.
--Petitioner
Versus
The State Of Bihar --Opp.Party
4 16.11.2011
Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for the
State.
Petitioner’s name emerged during
investigation in this case instituted against three
persons, being husband and in-laws of deceased
daughter of the informant. Submission is that
subsequently petitioner being brother in law
(Sarhu of the informant) and the person giving
information about death of the deceased to the
informant has been implicated in this case as a
person attempting to resolve the case, there
appears nothing more against him. The above
submission finds support from the order of the
learned Sessions Judge passed on perusal of the
case diary.
2
In view of the above, considering the
facts and circumstances of the case, the petitioner,
in the event of arrest or surrender within four
weeks from today, 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, Begusarai, in Matihani P.S. Case no.
104 of 2010, 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 one year 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.
( Akhilesh Chandra, J.)
AAhmad