High Court Patna High Court - Orders

Jogrosan Choubey @ Jagrasan … vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Jogrosan Choubey @ Jagrasan … vs The State Of Bihar on 26 August, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.25877 of 2011
                      1. Jogrosan Choubey @ Jagrasan Choubey, son of late
                         Bhagwati Choubey.
                      2. Dhuman Choubey, son of late Bhagwati choubey
                      3. Abhay Pandey, son of Sriram Pandey
                      4. Nirbhay Kumar Pandey @ Nirbhay Pandey, son of Sriram
                         Pandey
                      5. Manoranjan Choubey, son of Dhuman Choubey
                      6. Baliram Choubey, son of Jogrosan Choubey
                      7. Mantosh Choubey, son of Dhuman Choubey
                      8. Sri Krishna Pandey, son of Late Ganga Pandey
                         All are resident of village Laukariya, P.S. - Bairiya, District
                         - West Champaran.
                                                                       ------ Petitioners.
                                                  Versus
                   The State of Bihar                      -------Opposite Party
                                                  --------

02. 26.08.2011 Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

All the eight petitioners, apprehending their

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

187/2010, pending in the court of Chief Judicial

Magistrate, West Champaran, Bettiah, are named

accused in this case relating to land dispute and

inflicting injuries upon the informant and others.

After some arguments, learned counsel for the

petitioners seeks permission to withdraw this application

with respect to petitioner no. 4 namely, Nirbhay Kumar

Pandey @ Nirbhay Pandey, with a liberty to surrender

before the court below within a fortnight and seek regular

bail.

Permission is granted. On such prayer, regular

bail of the petitioner no. 4 may be considered by the court

below on its own merit without being prejudice of instant

withdrawal.

2

Accordingly, this application stands disposed

of as withdrawn with respect to petitioner no. 2 namely,

Nirbhay Kumar Pandey @ Nirbhay Pandey.

So far as remaining seven petitioners are

concerned, though named, but nothing specific attributed

against them. There is counter version also by way of

Bariya P.S. Case No. 197/2010.

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 seven

petitioners namely, Jogrosan Choubey @ Jagrasan

Choubey, Dhuman Choubey, Abhay Pandey, Manoranjan

Choubey, Baliram Choubey, Mantosh Choubey and Sri

Krishna Pandey, 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, West

Champaran, Bettiah, in connection with Bairiya P.S.

Case No. 187/2010, subject to condition under section

438(2) of the Code of Criminal Procedure, and additional

condition to attend the court regularly at least for two

years or till disposal of the case, whichever is earlier and

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.)