IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26982 of 2011
Sudhir Singh @ Sudhir Roy, son of late Ram Shreshtha Roy, resident of
village - Baro Salempur, P.S. - Barauni, District - Begusarai.
-------- Petitioner.
Versus
The State Of Bihar -----Opposite Party
*******
With
Criminal Miscellaneous No.28222 of 2011
Brajesh Kumar, son of Ram Harash Singh, resident of village – Jagatpura,
P.S. – Matihani, District – Begusarai.
——– Petitioner.
Versus
The State Of Bihar —–Opposite Party
*******
For the petitioner : Mr. Binod Kumar, Adv.
For the State : Mr. Braj Kishore Prasad, APP
******
03. 08.11.2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State who is armed with
carbon copy of the case diary.
The petitioners, apprehending their arrest in
connection with Barauni P.S. Case No. 120/2011 for offences
under Sections 302/201B/34 of the Indian Penal Code and
Section 27 of the Arms Act, are named accused in this case but
on mere suspicion.
Submission is that two of the co-accused Jhallu
Singh @ Mukesh Singh and Rajo Singh have already been
granted privilege by Benches of this Court vide order dated
25.10.2011 and 28.09.2011 respectively in 32830/2011 and
33265/2011.
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, Begusarai, in
connection with Barauni P.S. Case No. 120/2011, subject to
condition under section 438(2) of the Code of Criminal
Procedure, and additional condition to attend the court
regularly at least for 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.)