IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.19147 of 2011
1. BACHCHA SINGH S/O LATE RAM EKBAL SINGH,
2. CHHOTU SINGH SINGH S/O BACHCHA SINGH,
BOTH R/O VILLAGE-KANSARA, P.S.MAJORGANJ,
DISTRICT- SITAMARHI.
- Petitioners
Versus
THE STATE OF BIHAR - Opposite Party
3 12.07.2011
Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The two petitioners are named accused in this
case which stands squarely covered by the case of Jorgia
Pentiah V. State of A.P.; 2009 (1) BCCR 153 (SC).
Considering the facts and circumstances, the two
petitioners, in the event of their arrest or surrender within
four weeks of communication of the order, are directed to
be enlarged on bail on each of them furnishing bonds of
Rs.10,000/- (Rupees ten thousand) with two sureties of the
like amount each to the satisfaction of the Chief Judicial
Magistrate, Sitamarhi, in Majorganj P.S. Case no. 55 of
2010, 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
2
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 cancelled.
AAhmad ( Akhilesh Chandra, J.)