IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.28905 of 2011
Suraj Rai
Versus
The State Of Bihar
*****
02. 19.09.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in connection
with Mahua P.S. Case No. 118/2011, for offences under
Sections 406/420/379/411/120(B)/34 of the Indian Penal Code.
In this case instituted against four named accused
persons relating to siphoning milk from official tanker of
Sudha Milk in pick-up van, though owned by the petitioner but
given under the control of his son. One of the named accused
apprehended at the spot submitted that there is absolutely
nothing against the petitioner except being owner of the vehicle
in question.
Considering the facts and circumstances of the case,
in the event of filing an application before the court below
stating such intention and start making payment, and 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
Chief Judicial Magistrate, Vaishali at Hajipur, in connection
with Mahua P.S. Case No. 118/2011, subject to condition
under section 438(2) of the Code of Criminal Procedure, and
additional condition to attend the court regularly at least for
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 or any default in payment, the privilege
granted shall be deemed to be cancelled.
( Akhilesh Chandra, J.)
Rajeev/-