IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37039 of 2010
1.JAWAHAR RAM son of Turanti Ram, R/o village
Ram Nagar, P.S. Beldour, Dist. Khagaria
2.Rohin Choudhary son of Vchit Choudhary, R/o village
Pachout, P.S. beldour, Dist. Khagaria....petitioners.
Versus
STATE OF BIHAR O.P.
-----------
2 08.10.2010 Heard the parties.
In a criminal prosecution registered under section 364 A
of the Indian penal Code one Manoj Mandal was allegedly abducted
by the accused persons because of certain land dispute pending
between the parties. It appears that the alleged victim was recovered
subsequently after about a week. In his statement he has also admitted
about the land dispute going on between the parties.
Learned counsel for the petitioners submits that almost all
co-accused persons have been granted bail by different Benches of
this Court. The petitioner no.1 is in judicial custody since 20.7.2009
and petitioner no. 2 since 19.7.2010.
Considering the aforesaid circumstances, the above named
petitioners are directed to be enlarged on bail on furnishing bail bonds
of Rs. 10000/- (ten thousand) each with two sureties of like amount
each to the satisfaction of Additional Sessions Judge, Ist Khagaria in
connection with Sesions Case No. 134 of 2010 arising out of Beldour
P.S. Case no.57 of 2001 , subject to the conditions:
(a) That one of the bailrs must be a Govt. servant.
(b) The other bailor should be family member of the
petitioners, who will file an affidavit in the court below showing
his/her relationship with the petitioners.
2
( c ) The petitioners shall make regular pairvi in the court
below in the present case either by appearing themselves or through
representation by their lawyer on each and every dates and if on two
consecutive dates petitioners fail to make pairvi, then the court below
shall be at liberty to cancel the bail bonds of the petitioners.
( Birendra Prasad Verma, J )
M.Rahman