IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33066 of 2011
1. Pappu Yadav, Son of Kishori Yadav
2. Jitendra Yadav, Son of Kishori Yadav
3. Surender Yadav, Son of Ramdhani Yadav
All resident of village-Hariharpur, P.S.-Bodh Gaya, District-Gaya
Versus
The State Of Bihar
-----------
02 21.10.2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
Petitioners apprehending their arrest in connection with
a case registered for the offence punishable under Sections 147, 148,
149, 323, 307 of the Indian Penal Code and 3(X) (XII) of S.C. and
S.T. (Prevention of Atrocities) Act, are named accused in this case of
simply assault and abuse. There is counter version also and further the
case appears covered by Hon’ble Supreme Court’s decision in a case
“Jorgia Pentiah Vrs. The State of Andhra Pradesh reported in 2009(1)
BCCR 153 (SC)”
Considering the facts and circumstances of the case, 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) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Gaya in connection with Bodh Gaya P.S. Case No. 124 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
2
case of failure on two consecutive dates, without giving any
reasonable explanation, the liberty granted shall be deemed to be
cancelled.
SHAHZAD ( Akhilesh Chandra, J.)