High Court Patna High Court - Orders

Shiv Chandra Ram & Anr. vs The State Of Bihar on 6 September, 2011

Patna High Court – Orders
Shiv Chandra Ram & Anr. vs The State Of Bihar on 6 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.26853 of 2011
                   1.    Shiv Chandra Ram, S/o - Late Anup Ram, Panchayat
                         Secretary, village Kaushalpatti, Panchyat Ramnagar,
                         posted Supaul Block,
                   2.    Ratan Singh, S/o - Trivedi Singh, Village - Malhi
                         Gramin, P.S. & District - Supaul.
                                                               ---------- Petitioners.
                                               Versus
                   The State Of Bihar                    ------Opposite Party.
                                               *****

02. 06.09.2011 Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

The two petitioners, apprehending their

arrest in connection with Supaul P.S. Case No.

12/2011, pending in the court of Chief Judicial

Magistrate, Supaul, are named accused in this case

with allegation of realizing Rs. 5/- or 10/- in place of

Rs. 2/- fixed for the coupons .

Submission is that in fact persons who were

not available and the coupons issued in their names

have been returned to the authorities and there was no

such demand.

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, Supaul, in connection with Supaul P.S.

Case No. 12/2011, 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.)