IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20040 of 2011
Sitaram Sahni And Ors.
Versus
The State Of Bihar
For the petitioners: Mr. Uma Kant Prasad, Advocate.
For the State: Mr. Madhuri Lata, A.P.P.
3 28.7.2011
Heard learned counsel for the petitioners and learned
A.P.P. for the State.
Petitioners are named accused in this complaint case
with allegation of assault and abuse. This case is squarely covered
under the decision of Apex Court in a case of Jorgia Pentiah Vs.
State of A.P. reported in 2009 (1) BCCR 153 (S.C.).
Considering the facts and circumstances of the case, in
the event of their arrest/surrender before the court below within four
weeks, let the petitioners, namely, Sitaram Sahni, Raja Ram Rai and
Sarad Bajpayee, be enlarged on bail on furnishing bail bond of
Rs.10,000/- each with two sureties of the like amount each to the
satisfaction of Sri S.K.Jha, J.M.,Ist Class, Samastipur, in T.R. 142 of
2011 arising out of Complaint Case No.503 of 2010, subject to the
condition laid down under Section 438(2) of the Code of Criminal
Procedure with additional condition to remain physically present
before the court below on each and every date at least for two years
or till disposal of the case, whichever is earlier, in case of failure on
two consecutive dates, without giving any reasonable explanation,
the liberty granted shall be deemed to be cancelled.
AnilKrSinha (Akhilesh Chandra,J.)