IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14704 of 2011
Suresh Kumar Anant, Son of Late Ram Gulel Roy.
Resident of Village Chak Madhul, P.S. Tajpur, P.O. Motipur, District
Samastipur.
---------- Petitioner
Versus
The State Of Bihar
-------- Opposite Party
-----------
04/- 10/08/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State, who is armed with carbon
copy of the case diary.
The petitioner apprehends his arrest, in connection with
K.Asthan P.S. Case No. 276 of 2010 for the offences punishable under
Sections 302/201 of the Indian Penal Code, pending in the court of
Sub-Divisional Judicial Magistrate, Birol (Darbhanga).
In this case, instituted against unknown petitioner’s
name emerged during investigation in the statement under Section 164
Cr.P.C. of one of the apprehended accused, Nand Lal Singh, as the
person at whose shop some food grains which were loaded on the
truck was unloaded. Earlier, other co-accused Rizwan in his extra
judicial confession has stated about the killing of persons in
occupation of the vehicle and the food grains.
Submission is that except statement of Nand Lal Singh
and Pawan Singh, there is nothing against the petitioner nor there is
any material to show his involvement in earlier part of the offence and
he has clean antecedent.
Considering the facts and circumstances of the case, in
the event of his arrest/surrender before the court below within four
2
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 Sub-Divisional
Judicial Magistrate, Birol (Darbhanga), in connection with K.Asthan
P.S. Case No. 276 of 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 three years of 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.)