IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27851 of 2011
Amresh Kuma Singh @ Mantu Singh, son of Sri Brihaspati Singh, resident
of village - Nonia Bigha, P.S. - Risiup, District - Aurangabad.
--------- Petitioner.
Versus
The State of Bihar ----Opposite Party
*******
03. 04.11.2011 Heard learned counsel for the petitioner, learned counsel for
the informant and learned Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in connection with
Risiup P.S. Case No. 48/2011 for offences under Sections
354/504/323/342 of Indian Penal Code and 3(x) of S.C./S.T. (Prevention
of Atrocities) Act, is solitary named accused in this case. As submitted,
this case appears squarely covered under the decision of Apex Court in a
case Jorgia Pentiah Vs. State of A.P. reported in 2009(1) BCCR
153(SC).
Considering the facts and circumstances of the case, in the
event of his arrest or surrender within a period of four weeks, let the
above-named petitioner be enlarged on bail on furnishing bail bond of
sum of Rs. 10,000/- (ten thousand only) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Aurangabad, in connection with Risiup P.S. Case No. 48/2011, subject to
condition under section 438(2) of the Code of Criminal Procedure, and
additional condition to attend the court regularly at least for one year or
till disposal of the case, whichever is earlier and in the event of failure on
two consecutive dates, without any reasonable explanation, the privilege
granted shall be deemed to be cancelled.
Rajeev/- ( Akhilesh Chandra, J.)