IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33827 of 2011
Sugawar Singh @ Sugamber Singh, Son of Sri Rambali
Singh, resident of Village Cheran, P.S. Harnaut, District
Nalanda. At present Deep Shikha Godown, near Bazar
Samiti, P.S. Bahadurpur, District Patna.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
---------------
03/- 25/10/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
The petitioner apprehending his arrest in connection
with a case registered for the offence punishable under Sections
143, 427, 504 of the Indian Penal Code and 3 (1) (x) of SC/ST
(Prevention) of Atrocities Act, is solitary named accused in this
case of simple assault and abuse.
Submission is that the case is squarely covered
under a decision of Hon’ble Apex Court in a case of “Jorgia
Pentiah Vs. State of Andhra Pradesh reported in 2009 (1)
BCCR 153 (SC)”.
Considering the facts and circumstances of the case, in
the event of his arrest/surrender before the court below within four
weeks, let the above named petitioner be enlarged on bail on
furnishing bail-bond of Rs. 10,000/- (ten thousand only) with two
sureties of the like amount each to the satisfaction of Additional
Chief Judicial Magistrate, Patna, in connection with Sultanganj
(SC/ST Minority) P.S. Case No. 23 of 2010, 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 one year 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.
( Akhilesh Chandra, J.)
Praveen/-