IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23786 of 2011
Saroj Kumar
Versus
The State Of Bihar
-----------
02. 11.08.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in
connection with Murliganj P.S. Case No. 35/2010 for the
offences under Sections 341/323/307/34 of the Indian
Penal Code, is named accused in this case with allegation
of assault and inflicting simple injury upon the informant.
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 Chief Judicial Magistrate, Madhepura,
in connection with Murliganj P.S. Case No. 35/2010,
subject to condition under section 438(2) of the Code of
Criminal Procedure, and additional condition to attend the
court regularly at least for two years or till disposal of the
case, whichever is earlier and 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.)