IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29068 of 2011
1.Kamleshwari Rishideo, Son of Late Munay Rishideo.
2.Madan Rishideo, Son of Late Bhumi Rishideo.
3.Jagdeo Rishideo, Son of Late Bounu Rishideo.
4.Chouthi Rishideo, Son of Jagdeo Rishideo.
All residents of Village Pachira, P.S. Raniganj, District Araria.
---------- Petitioners
Versus
The State Of Bihar
-------- Opposite Party
-----------
02/- 21.09.2011 Heard Mr. Anil Prasad Singh learned counsel for the
petitioners and Mr. Umesh Lal Verma learned Additional Public
Prosecutor for the State.
All the five petitioners apprehend their arrest in
connection with a case registered for the offence punishable under
Sections 147, 323, 354, 379, 354, 380, 384, 448, 436/34 of the Indian
Penal Code, are named accused in this complaint case.
After some argument, learned counsel for the petitioners
seeks permission to withdraw this application with respect to
petitioner no. 2 with a liberty to surrender before the court below
within a fortnight for a prayer of regular bail, which shall be
considered on its own merit, without being prejudiced of instant
withdrawal.
Permission is granted.
Accordingly, this application with respect to petitioner
no. 2, namely, Madan Rishideo stands disposed of as withdrawn.
As far as rest three petitioners are concerned,
submission is that there is general and omnibus allegation against
them and there is previous enmity also between the parties.
2
Considering the facts and circumstances of the case, 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 Judicial
Magistrate, 1st Class, Araria, in connection with Complaint Case No.
3496C 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 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.)