High Court Patna High Court - Orders

Arvind Singh &Amp; Ors vs The State Of Bihar on 20 September, 2010

Patna High Court – Orders
Arvind Singh &Amp; Ors vs The State Of Bihar on 20 September, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.30903 of 2010
1.    ARVIND SINGH, son of Ram Jatan Singh
2.    Manoj Singh, son of Kishnath Singh
3.    Munna Singh, son of Dharadeo Singh
4.    Santosh Singh @ Santosh Kumar Singh, son of Dinanath Singh
      All are resident of village - Chaukhara, P.S. - Aurangabad (M), District - Aurangabad.
                                                                               ---------- Petitioners.
                                               Versus
THE STATE OF BIHAR                                                       ---------- opposite Party.
                                                -------

02. 20.09.2010 Heard learned counsel for the four petitioners and learned

Additional Public Prosecutor for the State.

Petitioners are named accused in this case which appears

squarely covered under the decision of Apex Court in case of Jorgia

Pentiah v. State of A.P. reported in 2009(1)BCCR 153(SC).

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, Arvind

Singh, Manoj Singh, Munna Singh and santosh Singh @ Santosh

Kumar 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,

Aurangabad, in connection with Aurangabad (M) P.S. Case No. 157

of 2009, 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 one year or till disposal of the case whichever is earlier, in

case of failure on two consecutive dates, the liberty shall be deemed

to be cancelled.

Rajeev/                                           (Akhilesh Chandra, J.)