High Court Patna High Court - Orders

Indrajeet Kumar Chakhaiyar & Anr. vs The State Of Bihar on 14 October, 2011

Patna High Court – Orders
Indrajeet Kumar Chakhaiyar & Anr. vs The State Of Bihar on 14 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No. 30825 of 2011
                   1. Indrajeet Kumar Chakhaiyar, S/o Late Girendra Kumar
                       Chakhaiyar R/O Neema Jamuian, P.S. Sherghatti,
                       Distt. Gaya At Present Mohalla New Area, P.S. Civil
                       Lines, Distt. Gaya.
                   2. Punam Chakhaiyar, W/O Late Ranjit Kumar
                       Chakhaiyar R/O Neema Jamuian, P.S. Sherghatti,
                       Distt. Gaya At Present Mohalla New Area, P.S. Civil
                       Lines, Distt. Gaya.
                                              Versus
                                      1. The State of Bihar
                                          ----------------

02. 14.10.2011 Heard learned counsel for the petitioners and the

State.

The petitioners are apprehending their arrest in a

case registered under Sections 341, 323, 379, 427 and

504/34 of the Indian Penal Code and Section 3(x) of

SC/ST Act.

Considering the nature of allegations, let the

petitioners, above named be released on anticipatory bail

in the event of arrest or surrender before the learned

Court below within a period of four weeks from the date of

receipt of the order on furnishing bail bonds of Rs.

5,000/- (Five Thousand) each with two sureties of the like

amount each or any other surety as fixed by the Court to

the satisfaction of Sub-Divisional Judicial Magistrate,

Gaya in connection with Complaint Case No. 357 of 2010

subject to the conditions as laid down under Section

438(2) of the Code of Criminal Procedure as also subject

to the following conditions:- (i) That one of the bailors will
2

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 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. (iii) 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/-