High Court Patna High Court - Orders

Bigan Kushwaha & Ors. vs The State Of Bihar on 30 September, 2011

Patna High Court – Orders
Bigan Kushwaha & Ors. vs The State Of Bihar on 30 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.24651 of 2011
                   1.    Bigan Kushwaha, son of late Ram Subhag Kushwaha
                   2.    Ramyash Kushwaha, sonof late behu Kushwaha
                   3.    Nandu Kushwaha
                   4.    Anil Kushwaha
                         Sons of Bigan Kushwaha.
                         All are resident of village - Akorhimela, P.S. -
                         Durgawati, District - Kaimur at Bhabua.
                                                               --------- Petitioners.
                                               Versus
                   The State of Bihar
                                                             -----Opposite Party
                                               ******

03. 30.09.2011 Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

All the four petitioners, apprehending their

arrest in connection with Durgawati P.S. Case No.

28/11 for offences under Sections 353/379 of the

Indian Penal Code, are named accused in this case with

allegation of causing disturbance and nuisance in

discharge of official duties of the informant.

Submission is that due to some personal

enmity only regarding family disputes this case has

been instituted and no wrong is committed with the

petitioner. Injury sustained is also simple in nature.

Considering the facts and circumstances of

the case, in the event of their arrest or surrender within
a period of four weeks, let the above-named petitioners

be enlarged on bail on furnishing bail bond of sum of

Rs. 10,000/- (ten thousand only) each with two sureties

of the like amount each to the satisfaction of Chief

Judicial Magistrate, Kaimur at Bhabua, in connection

with Durgawati P.S. Case No. 28/2011, subject to

condition under section 438(2) of the Code of Criminal

Procedure, and additional condition to attend the court

regularly till disposal of the case, in the event of failure

on two consecutive dates, without any reasonable

explanation, the privilege granted shall be deemed to

be cancelled.

Rajeev/-                         ( Akhilesh Chandra, J.)