IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27442 of 2011
Shri Alam @ Shah Alam Ansari, Son of Tahir Ansari, Resident of village
Gobrahiya, P.S. Dhanaha, District West Champaran.
---------- Petitioner
Versus
The State Of Bihar
-------- Opposite Party
-------------
02/- 08.09.2011 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
420 of the Indian Penal Code, is one of the named accused in this
case being son of ex-Mukhiya.
Submission is that under almost similarly situated
circumstance, co-accused Ajay Choubey @ Ajay Kumar Choubey
has already been granted the privilege by a Bench of this Court
vide order dated 05.08.2011 passed in Cr. Misc. No. 23381 of
2011.
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, Bagaha (West-Champaran) in
connection with Dhanaha P.S. Case No. 38 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 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.)