IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27258 of 2011
Senaul Sheikh, Son of Late Hasrat Sheikh, Resident of Village Ballabhpur, P.S. and
District Pakur (Jharkhand).
---------- Petitioner
Versus
The State Of Bihar.
-------- Opposite Party
-----------
02/- 06.09.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehends his arrest in connection with a
case registered for the offence punishable under Section 3(2) (e) of the
Prevention of Damage to Public Property Act, 1984, is one of the
named accused in this case.
Submission is that he is simply the owner of the truck
which was being driven by co-accused, the driver and the fine
imposed of Rs. 24,000/- has already been deposited and the vehicle
has been released.
Considering the facts and circumstances of the case, in
the event of his arrest/surrender before the court below within four
weeks, let the above named petitioner be enlarged 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, Katihar, in connection with Korha P.S. Case No. 0155/11,
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 one year or
till disposal of the case, whichever is earlier, in case of failure on two
2
consecutive dates, without giving any reasonable explanation, the
liberty granted shall be deemed to be cancelled.
Praveen/- ( Akhilesh Chandra, J.)