IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27618 of 2011
1. Birje Gope.
2. Bhosu Gope.
3. Dhananjay Gope.
All Sl. No. 1 to 3 sons of Kesho Gope.
4. Sikandar Gope, son of Birje Gope.
5. Lalu Gope, son of Bhosu Gope @ Yadunandan Gope.
All are resident of Village-Lalman Bigha, P.S.-Nalanda, District-
Nalanda. .....Petitioners.
Versus
The State of Bihar. Opposite Party.
-----------
2. 12.09.2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The petitioners apprehending their arrest in
connection with Complaint Case No. 147C/2010 pending in the
court of Chief Judicial Magistrate, Nalanda at Biharsharif.
All the five petitioners are named in complaint case
with allegation of snatching Rs. 50,000/- from the petitioner who
was returning to his village.
Submission is that due to earlier dispute relating to
passage etc. they have falsely been implicated in this case.
Considering the facts and circumstances of the case,
in the event of arrest or surrender within a period of four weeks,
let the above-named petitioners be enlarged on bail on furnishing
bail bond of sum of Rs. 10,000/- (ten thousand only) with two
sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Nalanda at Biharsharif in connection with
Complaint Case No.147C/2010 subject to condition under
section 438(2) of the Code of Criminal Procedure, and additional
2
condition to attend the court regularly at least for three years or
till disposal of the case, whichever is earlier and in the event of
failure on two consecutive dates, without any reasonable
explanation, the privilege granted shall be deemed to be
cancelled.
Kamlesh (Akhilesh Chandra, J.)