IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20345 of 2010
1. AWADHESH KUMAR @ BABUAJI @ AWADHESH RAI,
S/o Dharmnath Rai.
2. Anil Kumar Rai, S/o Tipan Rai.
3. Babban Rai, S/o Prabhu Rai.
4. Mantu Rai, S/o Chandeshwar Rai.
5. Jai Nath Rai, S/o Sipahi Rai.
6. Bijendra Kumar @ Bijendra Rai, S/o Ramanand Rai.
7. Yogiraj Kamaldeo @ Uma Prasad Yadav @ Yograj Kamaldeo,
S/o Ramnath Rai.
8. Sanjay Kumar @ Sanjay Rai, S/o Prabhunath Rai.
Versus
THE STATE OF BIHAR
-----------
02. 15.06.2010 Heard learned counsel for the petitioners and the
State.
The petitioners seek anticipatory bail in a case
instituted for the offences under Sections 147, 148, 149,
353, 332, 307, 189, 337, 338, 323, 427 and 120B of the
Indian Penal Code and Section 27 of the Arms Act.
It has been submitted that when the police
personnel tried to intervene in a dispute over contractual
work the petitioners being members of the mob are said to
have pelted stones, fired and exploded bombs but no
injury was caused to any one.
In view of such, in the event of surrender of the
petitioners, named above, within four weeks from today in
connection with Doriganj P.S. Case No. 56 of 2007, they
shall be released on anticipatory bail on furnishing bail
bonds of Rs. 5,000/- (Five Thousand) each with two
sureties of the like amount each to the satisfaction of
2
Chief Judicial Magistrate, Saran at Chapra subject to
conditions as laid down under Section 438(2) Cr.P.C. and
(i) That one of the bailors will be a close relative of the
petitioners who will give an affidavit giving genealogy as to
how he is related with the petitioners. The bailor will also
undertake to inform the Court if there is any change in
the address of the petitioners. (ii) That the petitioners
shall undertake to be represented on the first date after
cognizance and in case they fail to do so, their bail bond
will be liable to be cancelled (iii) That the petitioners will
give an undertaking that they will receive the police
papers on the given date and be present on date fixed for
charge and if they fail to do so on two given dates and
delays the trial in any manner, their bail will be liable to
be cancelled for reasons of misuse. (iv) That the
petitioners will be well represented on each date and if
they fail to do so on two consecutive dates, their bail will
be liable to be cancelled.
(Anjana Prakash, J.)
Vikash/-