IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35806 of 2011
Sumit Rai, son of Late Krishna Kumar Rai, resident of Village-
Bilashpur, P.S.-Ramnagar, District-West Champaran.
.... Petitioner.
Versus
The State of Bihar. ...Opposite Party.
-----------
2. 11.11.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in connection with
Ramnagar P.S. Case No. 32/2011 for the offences under Sections 379,
506, and 504/34 of the Indian Penal Code, is one of the named accused
in this case of theft of some woods.
Submission is that petitioner is named only on mere
suspicion. Moreover, as regard to the land over which the mango tree of
orchard, there is bona fide dispute between the two owners including
petitioner.
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 to the satisfaction of Additional Chief Judicial Magistrate,
Bagaha, West Champaran in connection with Ramnagar P.S. Case No.
32/2011 subject to condition under section 438(2) of the Code of
Criminal Procedure, and additional condition to attend the court regularly
at least for one year 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.
Kamlesh (Akhilesh Chandra, J.)