High Court Patna High Court - Orders

Ram Babu Ray &Amp; Ors. vs The State Of Bihar on 14 December, 2010

Patna High Court – Orders
Ram Babu Ray &Amp; Ors. vs The State Of Bihar on 14 December, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.43981 of 2010

1.RAM BABU RAY, Son of Singheshwar Ray, Resident of Village Harishankarpur Ashinchak,
P.S. Dalsingsarai, District Samastipur
2.SOBHA KANT RAY, Son of Ganeshi Ray, Resident of Village Dhepura, P.S. Dalsingsarai,
District Samastipur
3.RAJ KISHORE SINGH, @ BABLU SINGH, Son of Kedar Singh, Resident of Village Pagara,
P.S. Dalsingsarai, District Samastipur.
                                                                    .........Peitioners

                                       Versus
THE STATE OF BIHAR
                                                                  .......Opposite Party
                                      -----------

02/- 14-12-2010 Heard learned counsel for the three petitioners

and Additional Public Prosecutor for the State.

Petitioners are named accused in this case

instituted on basis of Complaint Case No. 278 of 2010, send

before police under Section 156 (3) Cr.P.C. for the reasons

mentioned in the order of learned Sessions Judge.

Considering the facts and circumstances of the

case, in the event of their arrest/surrender before the court

below within four weeks of receipt of the copy of this order,

petitioners, namely, Ram Babu Ray, Sobha Kant Ray & Raj

Kishore Singh @ Bablu Singh, are directed to be released

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 Additional Chief Judicial Magistrate,
2

Dalsingsarai at Samastipur in connection with Dalsingsarai

P.S. Case No. 101 of 2010 arising out of Complaint Case

No. 278 of 2010, 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 till disposal of the case, in case of failure on

two consecutive dates, the liberty shall be deemed to be

cancelled.

Praveen
(Akhilesh Chandra, J.)