High Court Patna High Court - Orders

Sonu Rai & Soney Rai & Anrs. vs The State Of Bihar on 21 November, 2011

Patna High Court – Orders
Sonu Rai & Soney Rai & Anrs. vs The State Of Bihar on 21 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.37810 of 2011

                       1.Sonu Rai @ Soney Rai, Son of Dineshwar Rai.
                       2.Rajesh Rai, Son of Dineshwar Rai.
                       Both Resident of Village Dariyapur, P.S. Nayagaon,
                       District Begusarai.
                                                                       -------Petitioners
                                                  Versus
                       The State Of Bihar
                                                                  -----Opposite Party
                                             ------------------

02/- 21/11/2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

The petitioners apprehending their arrest in connection

with a case registered for the offence punishable under Sections

341,323,379,307/34 of the Indian Penal Code, are named

accused in this case with allegation of intersecting and snatching

the amount kept for purchase of cow and assault etc.

Submission is that there is previous enmity between

the parties and petitioners have been falsely implicated in this

case.

Taking into consideration nature and manner of

allegation, in the event of their arrest/surrender before the court

below within four weeks, let the above named petitioners 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, Begusarai, in

connection with Nayagaon P.S. Case No. 34 of 2010, subject to

condition laid down under Section 438 (2) of the Code of

Criminal Procedure with additional condition to remain
physically present before the court below till disposal of the case

and in case of failure on two consecutive dates without giving

any reasonable explanation, the liberty granted shall be deemed

to be cancelled.

( Akhilesh Chandra, J.)
Praveen/-