High Court Patna High Court - Orders

Munna Rai & Anr. vs The State Of Bihar on 5 September, 2011

Patna High Court – Orders
Munna Rai & Anr. vs The State Of Bihar on 5 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.22202 of 2011

                1.Munna Rai.
                2.Tappu Rai.
                Both Sons of Awadhesh Rai, Resident of Village Akhori, P.S. Karahgar
                (Barahari), District Rohtas.
                                                                      ---------- Petitioners
                                                Versus
                The State Of Bihar.
                                                                 -------- Opposite Party
                                             --------------

03/- 05.09.2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State, who is armed with carbon

copy of the case diary.

The two petitioner apprehend their arrest in connection

with a case registered for the offence punishable under Sections 147,

148, 149, 447, 323, 504/307 of the Indian Penal Code and Section 27

of the Arms Act, are named accused in this case with allegation of

arriving at the door of the informant with their father, who was

armed with a gun and started abusing and on protest shot at the

informant followed by arrival of some others, who also started firing.

Submission is that no allegations of committing any

type of overt act has been attributed against these two petitioners, but

have been implicated in this case only due to being son of their

father.

If it is so, 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, Rohtas at Sasaram, in
connection with Kargahar (Barahari) P.S. Case No. 29 of 2911,

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 on each and every date at least for

two years or till disposal of the case, whichever is earlier, in case of

failure on two consecutive dates, without giving any reasonable

explanation, the liberty granted shall be deemed to be cancelled.

Praveen/                           ( Akhilesh Chandra, J.)