IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23958 of 2011
Shiv Sharan Singh
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 Marhowrah P.S. Case No. 91/1990, S. Tr. No.
1344/2004, pending in the court of Additional Sessions Judge,
F.T.C. IV, Chapra, is named accused in this 21 years old case,
but after investigation he was not sent up for trial. However,
during trial of other co-accused, he has been summoned under
section 319 of the Code of Criminal Procedure towards fag
end of the year 2008.
Considering the facts and circumstances and nature
of allegation, 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 Additional Sessions Judge,
F.T.C. IV, Saran at Chapra, in connection with Marhowrah
P.S. Case No. 91/1990, S. Tr. No. 1344/2004, subject to
2
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.)