1
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29072 of 2011
1. Pappu @ Pappu Kumar Singh
2. Bachchu @ Bachuchu Kumar Singh @ Bachchu Kumar
Both S/o Mahendra Singh, R/o village-Kutubpur, P.S.
Sadar Hajipur, District-Vishali.
--Petitioners
Versus
The State Of Bihar --Opp.Party
2 22.09.2011
Heard learned counsel for the
Petitioners and learned Additional Public
Prosecutor for the State.
Both the petitioners are named accused
in this case with allegation of snatching cash and
kind. Submission is that parties are agnates and
dispute is related with running of the Bus. In view
of the professional rivalry petitioners have been
implicated in this case.
Considering the facts and circumstances,
the petitioners, in the event of arrest or surrender
within four weeks from today, are directed to be
enlarged on bail on furnishing bonds of Rs.
10,000/- (Rupees ten thousand) with two sureties
of the like amount each to the satisfaction of Chief
2
Judicial Magistrate, Vaishali at Hajipur, in
Hajipur Sadar P.S. Case no. 161 of 2011,
subject to the conditions laid down in Section 438
(2) of the Code of Criminal Procedure with
additional condition that the petitioners shall
remain present before the court below on each
and every date for two years or till disposal of
the case, whichever is earlier. If the petitioners
fail to remain present on two consecutive dates
without any reasonable explanation the privilege
granted shall be deemed to be canceled.
( Akhilesh Chandra, J.)
AAhmad