High Court Patna High Court - Orders

Ravi Shankar Prasad &Amp; Anr vs State Of Bihar on 26 November, 2010

Patna High Court – Orders
Ravi Shankar Prasad &Amp; Anr vs State Of Bihar on 26 November, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.37492 of 2010
      1.       RAVI SHANKAR PRASAD
      2.       RAJ KISHORE PRASAD

              Both are sons of Nagendra Prasad, Resident of Village-Shikarganj, P.S. Shikarganj,
              District-East Champaran, Motihari.
                                                          Versus
           THE STATE OF BIHAR
                                                        -----------

/2/ 26.11.2010 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

Petitioners are named accused in this case wherein in

Petty dispute the wife of the informant lost her life but there

appears nothing against the two petitioners.

Considering the facts and circumstances of the case, in

the event of his arrest/surrender before the Court below within

four weeks, petitioners are directed to be released on bail on

furnishing bonds 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

Chiraiya (Shikarganj) P.S. Case No. 95/10, subject to the

conditions laid down under Section 438 (2) of the Criminal

Procedure Code with additional condition to remain physically

present before the Court below till disposal of the case. In case of

failure to be present on two consecutive dates, the privilege shall

be deemed to be cancelled.

( Akhilesh Chandra, J.)
Safik