IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20143 of 2010
Girja Singh, son of Late Jaldhar Singh, resident of Village-
Chaya, P.S. Atri, District-Gaya. ..................Petitioner.
Versus
The State of Bihar ..............................Opposite Party.
For the petitioner :- Mr. Ajay Kumar Thakur, Advocate.
Mr. Ravi Ranjan I, Advocate.
For the State :- Mr. U.S.P. Singh, A.P.P.
-----------
2. 14. 06. 2010. Heard the parties.
In a criminal prosecution for offences under Sections
147, 148, 149 and 307 of the Indian Penal Code as also under
Section 27 of the Arms Act, there appears to be case and counter
case Vide Annexure 1 and 2 from both sides.
It is submitted by the learned counsel for the petitioner
that entire occurrence had taken place because of bonafide land
dispute between the parties. A case from the side of the petitioner
vide Annexure-2 was lodged earlier and thereafter, the present case
vide Annexure-1 has been lodged. It is further submitted that both
sides have sustained injury on their person and co-accused Vikash
Kumar with almost similar and identical allegation has been granted
bail by a Bench of this Court by order dated 12. 10. 2009, passed in
Cr. Misc. 34277/09.
In the aforesaid facts and circumstances of the case, the
above named petitioner is directed to be released on bail in
connection with Atri P.S. Case No. 43/08, on furnishing bail bond of
Rs. 10,000/- (Ten thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate, Gaya,
2
subject to the condition ;
(a) That If the petitioner is found
involved in same and similar nature
of cases in future, then in that case the
informant/prosecution shall be at
liberty to file a petition for
cancellation of the bail of the
petitioner, and if such a petition is
filed, the court below would be
obliged to dispose of the same in
accordance with law after giving
opportunity of hearing to all
concerned.
m.p. ( Birendra Prasad Verma, J.)