IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28287 of 2010
1. RAM BIHARI SINGH
2. Shyam Bihari Singh
3. Manoj Singh
4. Manager Singh
All sons of Baban Singh, resident of village - Majharia, P.S. - Buxar (Industrial) District -
Buxar.
---------- Petitioners.
Versus
THE STATE OF BIHAR ------- Opposite Party.
-------
02. 26.10.2010 Heard learned counsel for the four petitioners and learned
Additional Public Prosecutor for the State.
Petitioners are named accused in this case carry allegation
of putting the hut belonging to the informant under fire. There is bona
fide land disputes and title suit is also going on.
Considering the facts and circumstances of the case, in the
event of their arrest/surrender before the court below within four
weeks of receipt of the copy of this order, petitioners, namely, Ram
Bihari Singh, Shyam Bihari Singh, Manoj Singh and Manager Singh,
are directed to be released 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, Buxar, in
connection with Buxar (Ind.) P.S. Case No. 37 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 till disposal of the case, in case
of failure on two consecutive dates, the liberty shall be deemed to be
cancelled.
Rajeev/ (Akhilesh Chandra, J.)