High Court Patna High Court - Orders

Rakesh Paswan & Ors. vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Rakesh Paswan & Ors. vs The State Of Bihar on 8 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.27437 of 2011

                1.Rakesh Paswan.
                2.Rajesh Paswan.
                3.Amresh Paswan
                All Sons of Sri Ramprit @ Rambriksh Paswan.
                4.Manoj Paswan.
                5.Dhupan Paswan.
                6.Anil Paswan.
                7.Sunil Paswan.
                All 4 to 7 are Sons of Rajendra Paswan.
                8.Sree Paswan.
                Sons of Late Fakira Paswan.
                9.Sudesh Ray.
                Son of Bindeshwar Ray.
                10.Sanjeet Ray.
                Son of Late Ramswarup Ray.
                All are Residents of Village Kewta, Tola Piprpanti, P.S. Dalsingh Sarai,
                District Samastipur.
                                                                         ---------- Petitioners
                                                   Versus
                The State Of Bihar
                                                                    -------- Opposite Party
                                                 -------------

02/- 08.09.2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

All the ten petitioners apprehend their arrest in

connection with a case registered for the offence punishable under

Sections 147, 148, 149, 323, 341, 452, 380 and 506 of the Indian

Penal Code, are named accused in this case of simple assault etc.

Considering the facts and circumstances of the case for

the reasons mentioned in the order dated 26/27-07-2011 passed by

learned Sessions Judge, Samastipur in A.B.P. No. 09C of 2011, let

the above named petitioners, in the event of their arrest/surrender

before the court below within four weeks, 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, Samastipur, in connection with Dalsingh Sarai

P.S. Case No. 100 of 2011, subject to condition laid down under

Section 438(2) of the Criminal Procedure Code with additional

condition to remain physically present before the court below on

each and every date at least for one year 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.

Praveen/                            ( Akhilesh Chandra, J.)