High Court Patna High Court - Orders

Satish Kumar @ Satish Kumar Yadav vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Satish Kumar @ Satish Kumar Yadav vs The State Of Bihar on 16 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.23952 of 2011
                          Satish Kumar @ Satish Kumar Yadav
                                         Versus
                                  The State Of Bihar
                                       ------------

02. 16.08.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner, apprehends his arrest in

connection with Saur Bazar P.S. Case No. 349/2009 in

G.R. No. 2246/2009, pending in the court of Chief

Judicial Magistrate, Saharsa, is named accused in this

case and under similarly situated circumstance other

co-accuseds have been granted privilege by another

Bench of this court vide order dated 05.05.2010 passed

in Cr. Misc. No. 12963/2010 and order dated

16.07.2010 passed in Cr. Misc. No. 21838/2010

respectively.

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
2

Magistrate, Saharsa, in connection with Saur Bazar

P.S. Case No. 349/2009 in G.R. No. 2246/2009,

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.)