IN THE HIGH COURT OF JUDICATURE AT PATNA Criminal Miscellaneous No.15819 of 2011 Sheo Shankar Kumar, Son of Late Radhe Sao, Resident of village Hilsa, Surya Mandir Gali, Near of S.U. College, Hilsa, District Nalanda. ---------- Petitioner Versus The State Of Bihar. -------- Opposite Party -----------------
03/- 02.09.2011 Heard learned counsel for the petitioner, learned counsel
for the informant and learned Additional Public Prosecutor for the
State.
The petitioner apprehends his arrest in connection with a
case registered for the offence punishable under Sections 406 and 420
of the Indian Penal Code, is solitary named accused in this case
instituted on basis of Complaint Case No. 109C of 2009 in a dispute
relating to part performance of the contract.
Submission is that one Title Suit bearing No. 56 of 2011
has also been filed by the complainant-informant and is pending in the
court of Sub-Judge, Hilsa, District Nalanda.
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 Additional Chief
Judicial Magistrate, Nalanda, in connection with Hilsa P.S. Case No.
67 of 2011, 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
2
least for two years or 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.
Praveen/- ( Akhilesh Chandra, J.)