High Court Patna High Court - Orders

Govind Singh & Ors vs The State Of Bihar on 25 August, 2011

Patna High Court – Orders
Govind Singh & Ors vs The State Of Bihar on 25 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.25527 of 2011
                 1. Govind Singh, son of Rajdeo Singh
                 2. Munna Singh, son of Ram Ekbal Singh
                 3. Yugal Singh, son of late Fakira Singh
                     All resident of village Karma kala, P.O. - Dhanaon,
                     P.S. - Daudnagar, District - Aurangabad.
                                                          -------- Petitioners.
                                           Versus
               The State of Bihar                    ------Opposite Party
                                           -------

02. 25.08.2011 Heard learned counsel for the petitioners

and learned Additional Public Prosecutor for the

State.

The petitioners apprehending their arrest

in connection with Daudnagar P.S. Case No.

59/2011, pending in the court of Chief Judicial

Magistrate, Aurangabad, are named accused in this

case of assault and abuse.

This case appears squarely covered under

the decision of Apex Court in a case Jorgia Pentiah

Vs. State of A.P. reported in 2009(1) BCCR

153(SC).

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,

Aurangabad, in connection with Daudnagar P.S.
2

Case No. 59/2011, subject to condition under

section 438(2) of the Code of Criminal Procedure,

and additional condition to attend the court

regularly at least for one year 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.)