IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29745 of 2011
1.Jay Kishun Paswan, Son of Charitar Paswan.
2.Ashok Paswan, Son of Late Ramprit Paswan.
3.Amarjit Paswan @ Indrajit Paswan, Son of Jai Kishun Paswan.
All Resident of Village Godhiyari, P.S. Tazpur, District
Darbhanga.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
----------------
For the Petitioners :- Mr. Ram Shankar Pandey, Adv.
Mr. Shyam Nandan Choudhary, Adv.
For the State :- Mr. Atul Chandra, A.P.P.
----------------
02/- 26.09.2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The three petitioners apprehending their arrest in
connection with a case registered for the offence punishable under
Sections 323, 379, 420, 504 of the Indian Penal Code, are named
accused in this complaint case, arising out of a dispute relating to
transfer of the land for which money was taken twenty one years
back.
Submission is that subsequent allegation regarding
snatching of Hansuli etc. are exaggerated.
Considering the facts and circumstances of the case, in
the event of their arrest/surrender before the court below within
four weeks, let the above named petitioners 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, Samstipur, in connection with Complaint Case
No. 844/2010, T.R. No. 1593/2011, 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 till disposal of the case and in case of failure on two
consecutive dates, without giving any reasonable explanation, the
liberty granted shall be deemed to be cancelled.
( Akhilesh Chandra, J.)
Praveen/-