High Court Patna High Court - Orders

Vishambhar Nath Giri & Anr. vs The State Of Bihar on 21 July, 2011

Patna High Court – Orders
Vishambhar Nath Giri & Anr. vs The State Of Bihar on 21 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.21466 of 2011
                             Vishambhar Nath Giri & Anr.
                                       Versus
                                  The State Of Bihar
                                      -----------

02/- 21/07/2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

The two petitioners are named accused in this complaint

case relating to allege non-payment of part consideration of sale-deed

executed two years ago.

Considering the facts and circumstances of the case, in the

event of their arrest/surrender before the court below within four weeks,

let the petitioners, namely, Vishambhar Nath Giri and Durgesh Nath

Giri, be enlarged on bail on furnishing bail bond of Rs. 10,000/- (ten

thousand only) each with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, East Champaran, Motihari, in

connection with Complaint Case No. 1038 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 two years or 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.)