IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22268 of 2010
TOWQUIRUL HAQUE @ TAIKURUL HAQUE @ TAUKIRUL HAQUE
S/O RAISUL HAQUE R/O MOHALLA PATHAN TOLI, NEAR
MASZID, P.O & P.S. AND DISTRICT AURANGABAD.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP. PARTY
3 12.10.2010
Heard learned counsel for the petitioner and
learned Additional Standing Counsel for the State.
Petitioner is named accused in this case being
Kirana Dealer from whose shop Arhar Daal was seized and
on examdination some extra colour was found.
Considering the facts and circumstances, the
petitioner, in the event of his arrest or surrender within four
weeks from today, is directed to be enlarged on bail on his
furnishing bonds of Rs.10,000/- (Rupees ten thousand) with
two sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, Aurangabad, in G.O.C. Case no.
31 of 2005 subject to the conditions laid down in Section
438(2) of the Code of Criminal Procedure with additional
condition that the petitioner shall remain present before the
court below on each and every date till disposal of the case.
2
If the petitioner fails to remain present on two consecutive
dates without any reasonable explanation the privilege
granted shall be deemed to be cancelled.
(Akhilesh Chandra, J.)
AAhmad