High Court Patna High Court - Orders

Sikandar Sahni @ Sikko Sahni vs The State Of Bihar on 19 August, 2011

Patna High Court – Orders
Sikandar Sahni @ Sikko Sahni vs The State Of Bihar on 19 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.20302 of 2011

Sikandar Sahni @ Sikko Sahni, Son of Narayan Sahai.
Resident of Village Oriyap, P.S. Antichak (Kahalgaon), District Bhagalpur.
                                                                                 ---------- Petitioner
                                             Versus
The State Of Bihar.
                                                                             -------- Opposite Party
                                            -----------

04/- 19/08/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehends his arrest, in connection

with Kahalgaon Antichak P.S. Case No. 3 of 2011 for the

offences punishable under Sections 498A, 304B, 201/34 of the

Indian Penal Code, is one of the named accused in this case.

Submission is that there is only allegation that the

dead-body of the deceased was carried in a Autorickshaw of this

petitioner. There is nothing more against this petitioner.

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 Chief

Judicial Magistrate, Bhagalpur, in connection with Kahalgaon

Antichak P.S. Case No. 3 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 three years or till

disposal of the case, whichever is earlier, in case of failure on two
2

consecutive dates, without giving any reasonable explanation, the

liberty granted shall be deemed to be cancelled.

Praveen/-                          ( Akhilesh Chandra, J.)