IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.27948 of 2011
1. Anil Tigar son of Rajaram Singh &
2. Sunil Singh son of Narayan Singh ...Petitioners
Versus
The State Of Bihar ...OP
With
Cr. Misc. No. 27961 of 2011
1. Bharat Singh son of Nathuni Singh,
2. Chhedi Singh son of Late Soharaie Singh,
3. Surendra Singh son of Niranjan Singh,
4. Sanjay Singh @ Bhola son of Sukhadeo Singh,
5. Vinod Singh son of Daroga Singh,
6. Sunil Singh son of Rajaram Singh,
7. Rakesh Singh son of Bharat Singh,
8. Santosh Kuamr Singh son of Debraj Singh,
9. Sheo Nandan Singh son of Kariman Singh,
10. Bharat Singh son of Sukhadeo Singh,
11. Ramadhar Singh son of Ghura Singh,
12. Saroj Kumar son of Dharamjit Singh,
13. Vikash Kumar son of Ram Nandan Singh,
14. Ramadhar Singh son Bhikhari Singh, &
15. Dinesh Singh son of Ram Nandan Singh ...Petitioners
Versus
The State Of Bihar ...OP
-----------
2/ 14.09.2011 Heard learned counsel for the petitioners and the State.
The petitioners seek anticipatory bail in a case instituted
for the offence under sections 147, 149, 341, 323, 427 of the Indian
Penal Code and section 3(x) of the of Scheduled Castes and
Scheduled Tribes (Prevention of Atrocities) Act.
Considering that the real dispute was with regard to the
construction on a government land, it is ordered that in the event of
surrender of the petitioners, named above, within four weeks from
the date of receipt of a copy of this order in connection with Baroon
P.S. Case No.150 of 2011, they shall be released on anticipatory bail
on furnishing bail bond of Rs.5,000/-(five thousand) each with two
2
sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Aurangabad, subject to conditions as laid down
under section 438 (2) Cr. P.C., and (i) That one of the bailors will be
a close relative of the petitioners, who will give an affidavit giving
genealogy as to how he is related with the petitioners. The bailors
will undertake to furnish information to the court about any change
in the address of the petitioners, (ii) That the affidavit shall clearly
state that the petitioners are not an accused in any other case and, if
they are, they shall not be released on bail and further the petitioners
shall undertake to be represented on the first date after cognizance if
the investigation in the case is still pending and in case they fail to
do so, their bail bond will be liable to be cancelled (iii) That the
bailors shall also state on affidavit that they will inform the court
concerned if the petitioners are implicated in any other case of
similar nature after their release in the present case and thereafter the
court below will be at liberty to initiate the proceeding for
cancellation of bail on the ground of misuse, (iv) That the petitioners
will be well represented on each date and if they fail to do so on two
consecutive dates, their bail will be liable to be cancelled.
JA/- (Anjana Prakash,J.)