IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23845 of 2010
SHYAM @ KARI, sonof Dinesh Kunwar, resident of village - Mahiappa, P.S. Matihani,
District - Begusarai.
-------- Petitioner.
Versus
THE STATE OF BIHAR ---- Opposite Party.
-------
02. 09.09.2010 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is named in this case but only on the
statement of apprehended co-accused within whom as
submitted he has lingered terms.
Considering the facts and circumstances of the case, in
the event of his arrest/surrender before the court below within
four weeks of receipt of the copy of this order, petitioner,
namely, Shyam @ Kari, is directed to be released 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, Begusarai, in connection with Matihani P.S.
Case No. 27/2010, 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,
the liberty shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)