IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21011 of 2011
Santosh Mishra
Versus
The State Of Bihar
-----------
02/- 04.07.2011 Heard learned counsel for the
petitioner and learned Additional Public
Prosecutor for the State.
Petitioner is one of the named accused
in this case with general allegation of
obstructing toll collection by the informant
and snatching the money so collected.
In view of the general allegation, in
the event of his arrest/surrender before the
court below within four weeks of receipt of the
copy of this order, petitioner, namely, Santosh
Mishra, is directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (ten
thousand only) with two sureties of the like
amount each to the satisfaction of learned Sub-
Divisional Judicial Magistrate, Pupri,
Sitamarhi, in connection with Nanpur P.S. Case
No. 138 of 2010, subject to condition laid down
under Section 438(2) of the Criminal Procedure
Code with additional condition to remain
physically present before the court below on
each and every date at least for two years or
2
till disposal of the case whichever is earlier,
in case of failure on two consecutive dates
without giving any reasonable explanation, the
liberty granted shall be deemed to be
cancelled.
(Akhilesh Chandra,J.)
Praveen/-