IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30412 of 2011
1.Ajay Ram, Son of Late Shadeo Ram.
2.Rakesh Ram, Son of Chuha Ram.
3.Munna Ram @ Manna Ram, Son of Chuha Ram.
4.Sonu Ram, Son of Sanjan Ram.
All are resident of Village Khera, P.S. Gourichak, District Patna.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
----------------
02/- 30/09/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The four petitioners apprehending their arrest in
connection with a case registered for the offence punishable under
Sections 341, 323, 324, 325, 307, 34 of the Indian Penal Code, are
named accused in this case of assault.
Submission is that though as per the allegation,
petitioner no. 1 was there with a pistol, but it was never used and
the remaining three petitioners arrived at the scène, as per the
allegation, subsequently, but without any specific allegation and
there is general and omnibus allegation against them and the
specific allegation is attributed against two non-petitioners.
Further, submission is that latter part of the First Information
Report relating to snatching and causing injury to Anand Kumar,
there is no material to support this assertion nor said Anand
Kumar sustained any injury.
If it is so, in the event of their arrest/surrender before
the court below within four weeks, let the above named petitioners
be enlarged on bail on furnishing bail-bond of Rs. 10,000/- (ten
thousand only) each with two sureties of the like amount each to
the satisfaction of Additional Chief Judicial Magistrate, Patna
City, in connection with Gourichak P.S. Case No. 47 of 2011,
subject to condition laid down under Section 438(2) of the
Criminal Procedure Code with additional condition to remain
physically present before the court below on each and every date
at least for two years or till disposal of the case, whichever is
earlier, in case of failure on two consecutive dates, without giving
any reasonable explanation, the liberty granted shall be deemed to
be cancelled.
( Akhilesh Chandra, J.)
Praveen/-