IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30661 of 2011
Satendra Prasad Singh, Son of late Ram Koshore Prasad Singh, resident of
village Patralay, P.S. Sahjahanpur, District Patna.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
-------------
With
Criminal Miscellaneous No.31332 of 2011
1.Anjan Kumar Bagchi, Son of Kamla Prasad Bagchi, resident of village
Amla Tola, Patralay, P.S. Katihar Town, District Katihar.
2.Rajendra Prasad, Son of Rama Raman, resident of Barmasia Patralay, P.S.
Katihar Town, District Katihar.
3.Ramautar Das, Son of late Misri Lal Das, resident of Baghmari, Patrralay,
P.S. Katihar Town, District Katihar.
——-Petitioners
Versus
The State Of Bihar
—–Opposite Party
————-
02/- 30/09/2011 Since both these applications arising out of one case
are taken up together and being disposed of by this composite
order.
Heard Mr. Jitendra Kumar Pandey learned counsel
for the petitioners and learned Additional Public Prosecutor for the
State.
All the four petitioners apprehending their arrest in
connection with a case registered for the offence punishable under
Sections 406, 409, 467, 468 and 420/120-B of the Indian Penal
Code, are named accused in this case.
Submission is that under almost similarly situated
circumstance, two other co-accused have already been granted the
privilege by this Court for a limited period by composite order
dated 18.08.2011 passed in Cr. Misc. No. 7924 of 2011 & Cr.
Misc. No. 2242 of 2011.
Considering the facts and circumstances of the case,
till conclusion of the investigation/submission of the charge-sheet,
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, Katihar, in connection with Katihar Town P.S.
Case No. 16 of 2008, 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 till conclusion
of the investigation/submission of the charge-sheet and 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/-