IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19696 of 2011
1. Tuntun Sah S/O BINO SAH,
2. CHANDRAKALA DEVI WIFE OF TUNTUN SAH,
ALL R/O VILLAGE- SUBHANIPUR, P.S.
VIDYAPATI NAGAR, DISTRICT-SAMASTIPUR.
--PETITIONERS
Versus
The State Of Bihar --OPP.PARTY
For the Petitioners : Mr Manish Kumar
For the State : Mr. Damodar Pd.
Tiwary, APP
3 15.07.2011
Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
Petitioners are not named in this case. However, as
appears from the order of the learned Sessions Judge their
name appears only in the supervision note of Dy
Superintendent of Police.
Considering the facts and circumstances, the
petitioners, in the event of arrest or surrender within four
weeks of communication of the 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 Chief Judicial Magistrate, Samastipur, in
Vidyapati Nagar P.S. Case no.19 of 2010, subject to the
2
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 on
each and every date till disposal of the case. 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.)