IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29797 of 2011
1.Chandan Kumar Mandal, Son of Badri Mandal.
2.Gonai Mahaldar, Son of Late Roopam Mahaldar.
3.Fekan Rai, Son of Sukhru Rai.
4.Karu Thakur, Son of Deepan Thakur,
5.Tufani Thakur, Son of Dewan Thakur.
6.Sunil Rai, Son of Late Ladku Rai.
All resident of Village Hasaili, P.S. Falka, District Katihar.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
----------------
02/- 26.09.2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The petitioners apprehending their arrest in
connection with a case registered for the offence punishable under
Sections 147, 148, 323, 307, 406, 420, 379 and 504 of the Indian
Penal Code, are named accused in this case out of seven named.
Submission is that the main grievance appears with
specific allegation against non-petitioner Binod Mandal at whose
instance counter version by way of Falka P.S. Case No. 120 of
2011 has also been filed. Further, submission is that there are
general and omnibus allegations against the petitioners.
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) each with
two sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Katihar, in connection with Falka P.S. Case
No. 119 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 three 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/-