IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21167 of 2011
Santosh Kumar Singh S/O SRI RAJENDRA SINGH
@ RAJENDRA KR. SINGH, SECRETARY TAPESHWAR
SINGH SAHKARI GRIH NIRMAN SAHYOG SAMITTEE
LTD., HAJIPUR R/O VILLAGE + P.O. KHOJI, P.S.
JANDAHA, DISTT.VAISHALI.
--PETITIONER
Versus
The State Of Bihar --OPP.PARTY
With
Cr.Misc. No.21479 of 2011
Arun Kumar Singh S/O DWARIKA PD. SINGH, R/O
VEER KUNWAR SINGH COLONY, HAJIPUR, P.S
HAJIPUR TOWN, DISTT-VAISHALI.
--PETITIONER
Versus
The State Of Bihar --OPP.PARTY
With
Cr.Misc. No.20221 of 2011
1.Indra Nath Singh S/O RAKFAL SINGH R/O VILLAGE
HARPUR, P.S. MAHUA, DISTT.VAISHALI.
2.DINA NATH SINGH @ D.N. SINGH S/O LATE RAM
CHANDRA SINGH R/O MOHALLA-POKHARA VEER
KUWAR SINGH COLONY, HAJIPUR, P.S. HAJIPUR
TOWN, DISTT-VAISHALI.
--PETITIONERS
Versus
The State Of Bihar --OPP.PARTY
2 21.07.2011
Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
Since all these three applications arise out of Complaint
Case no.1540 of 2005 they are being disposed of by this composite
order.
Petitioners are named accused in this case relating to
some transactions of a piece of land in the year 1992 and subsequent
transactions connected therewith.
Considering the facts and
circumstances, the petitioners, in the event of
his arrest or surrender within four weeks from
the date of communication of this order, are
directed to be enlarged on bail on furnishing
bonds of Rs.10,000/- (Rupees ten thousand) with
two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate,
Vaishali at Hajipur, in Complaint Case no. 1540
of 2005 subject to the conditions laid down in
Section 438(2) of the Code of Criminal Procedure
with additional condition that the petitioners
shall remain present before the court below for
two years or till disposal of the case, whichever
is earlier. If the petitioners fail to remain
present on two consecutive dates without any
reasonable explanation the privilege granted
shall be deemed to be cancelled.
AAhmad (Akhilesh Chandra, J.)