IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19699 of 2011
1.Arun Singh, Son of Sri Gopal Singh
2.Chandrashekhar Singh, Son of Sri Indradeo Singh
3.Nand Kishore Singh, Son of Sri Gopal Singh
4.Mithilesh Singh, Son of Sri Satyadeo Singh
5.Sidheshwar Singh, Son of Late Dhanuka Singh
6.Ravindra Singh, Son of Jagdish Singh
7.Ashok Singh, Son of Sri Baleshwar
8.Alakhdeo Singh, Son of Late Chulhan Singh
9.Suresh Singh, Son of Late Shankar Singh
All Residents of Village Mahuaon, P.S. Obra, District Aurangabad.
.........Petitioners
Versus
The State of Bihar
........Opposite Party
-----------
03/- 12/07/2011 Heard Mr. Kumar Alok learned counsel for the
petitioners and Ms. Gulnar Begum learned Additional Public
Prosecutor for the State.
The nine petitioners are named accused in this case, as
submitted, instituted in retaliation of filing of Obra P.S. Case No.
69 of 2011 instituted at the instance of petitioner no. 1, Arun Singh
against Mahendra Singh @ Gora Singh brother of the informant of
the present case. None of the side sustained any injury and now
the disputes appears have been resolved and compromise petition
is said to have been filed, if it is so, in the event of their arrest or
surrender within a period of four weeks, let the petitioners,
namely, Arun Singh, Chandrashekhar Singh, Nand Kishore Singh,
Mithilesh Singh, Sidheshwar Singh, Ravindra Singh, Ashok
Singh, Alakhdeo Singh and Suresh Singh, 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 Sub-
2
Divisional Judicial Magistrate, Aurangabad in connection with
Obra P.S. Case No. 70 of 2011. 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 at least for two years or till disposal of the case, whichever
is earlier and in the event of failure on two consecutive dates
without any reasonable explanation, the privilege granted shall be
deemed to be cancelled. One of the bailor of petitioner no. 1, must
be the informant.
Praveen ( Akhilesh Chandra, J.)