High Court Patna High Court - Orders

Pravin Singh & Anrs. vs The State Of Bihar on 27 September, 2011

Patna High Court – Orders
Pravin Singh & Anrs. vs The State Of Bihar on 27 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.29544 of 2011
                   1.    Pravin Singh, son of Rmanuj Singh
                   2.    Anil Singh, son of late Triveni Singh
                   3.    Bimlesh Jha, son of Ramgulam Jha, resident of village -
                         Simrauka, P.S. - Khizarsarai, District - Gaya.
                                                                 --------- Petitioners.
                                                Versus
                   The State of Bihar                     ------Opposite Party
                                                ******

02. 27.09.2011 Supplementary affidavit has been filed on

behalf of the petitioners.

Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

The petitioners, apprehending their arrest in

connection with Khizarsarai P.S. Case No. 64/2011 for

the offences under Sections 147/148/149/448/323/324

/325/379/506 of the Indian Penal Code and Section 27

of the Arms Act, are named accused in this case of

assault.

Submission is that there is counter version

also and three co-accused namely, Raj Kumar Singh,

Ukakant Jha and Chandan singh having almost similar

allegation have been granted anticipatory bail by a

Bench of this Court vide order dated 26.09.2011 passed

in Cr. Misc. No. 28728/2011.

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, Gaya, in connection with

Khizarsarai P.S. Case No. 64/2011. 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.)