IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36910 of 2010
UTTAM PASWAN S/O SRI GANAURI PASWAN, R/O
VILLAGE-UKHADI, P.S. JAIRAMPUR, DISTRCIT-
SHEIKHPUR.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
3 19.11.2010
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Petitioner is one of the named accused in this
case with allegation of kidnapping daughter of the informant
who, in her statement under section 164 of the Code of
Criminal Procedure, has given altogether different story
exonerating all the accused persons.
Considering the facts and circumstances, the
petitioner, in the event of 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, Sheikhpura, in Jairampur P.S. Case
no. 18 of 2010, 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
2
court below on each and every date till disposal of the case.
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