High Court Patna High Court - Orders

Raj Kishore Yadav & Anr. vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Raj Kishore Yadav & Anr. vs The State Of Bihar on 8 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                         Criminal Miscellaneous No.27322 of 2011

                 1. Raj Kishore Yadav
                 2. Dilip Yadav,
                 3. Sanjit Yadav @ Sanjay Yadav
                      All S/o Sri Gajadhar Yadav, R/o Village-Teghra,
                       P.S. Mahishi & District--Saharsa.
                                                      --Petitioners

                                          Versus

                   The State Of Bihar                 --Opp.Party

2   08.09.2011
               Heard      learned    counsel   for      the

                   petitioners   and    learned    Additional      Public

                   Prosecutor for the State.

All the three petitioners are named

accused in this complaint case with allegation of

engaging the complainant and others for some

work at fixed rate of wages with additional over

time. Part payment of remaining lying dues but

inspite of the words refused to pay. Submission is

that remedy lies elsewhere.

Considering the facts and circumstances,

the petitioners, in the event of arrest or surrender

within four weeks from today, are directed to be

enlarged on bail on each of them furnishing

bonds of Rs. !0,000/- (Rupees ten thousand) with
two sureties of the like amount each to the

satisfaction of Sri P.Kumar, Judicial Magistrate,

first class, Saharsa, in Complaint Case no.54C of

2010, 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 on each

and every date till 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 canceled.

( Akhilesh Chandra, J.)
AAhmad