High Court Patna High Court - Orders

Satish Kumar Jha @ Doshjee vs State Of Bihar on 21 September, 2010

Patna High Court – Orders
Satish Kumar Jha @ Doshjee vs State Of Bihar on 21 September, 2010


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26935 of 2010

SATISH KUMAR JHA @ DOSHJEE, Son of Ganesh Jha, Resident of Village Jajuar (West), P.S.
Katra, District Muzaffarpur.

…………….Petitioner

Versus

THE STATE OF BIHAR
………….Opposite Party

02/- 21.09.2010 Heard learned counsel for the petitioner and

Additional Public Prosecutor for the State.

Petitioner is one of the named accused in this case

of assault and taking away some articles from the house of

the informant. There is no specific allegation against the

petitioner as regard to his participation in assault, but

specifically he appears taken out the articles. Rests of the

accused persons have already granted the privilege.

Considering the facts and circumstances of the

case, in the event of his arrest/surrender before the court

below within four weeks of receipt of the copy of this order,

petitioner, namely, Satish Kumar Jha @ Doshjee, 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 Chief Judicial Magistrate,

Muzaffarpur in connection with Katra P.S. Case No. 62 of
2

2009, 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 three years or till disposal of the case

whichever is earlier, in case of failure on two consecutive

dates, the liberty shall be deemed to be cancelled.

Praveen                                      (Akhilesh Chandra, J.)