High Court Patna High Court - Orders

Ram Baran Choudhary & Ors. vs The State Of Bihar on 15 July, 2011

Patna High Court – Orders
Ram Baran Choudhary & Ors. vs The State Of Bihar on 15 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.20691 of 2011
             1. Ram Baran Choudhary, son of Late Ganesh Choudhary
             2. Gaibi Paswan @ Gaiwi Paswan, son of Kapleshwar Paswan
             3. Ramavtar Paswan @ Ramotar Paswan, son of Kunji Paswan
             4. Brahmdeo Paswan, son of Kapleshwar Paswan
             5. Din Bandhu Paswan, son of Suresh Paswan
                All resident of village - Rohiyama, P.S. - Beldour, District -
                Khagaria.
                                                           ----------Petitioners.
                                    Versus
                The State Of Bihar                        ---Opposite Party

                                    ******

02. 15.07.2011 Heard learned counsel for the petitioners

and learned Additional Public Prosecutor for the State.

The petitioners apprehend their arrest in

connection with Beldour P.S. Case No. 84/2010 for

offences under section 447, 379, 411/34 of the Indian

Penal Code, pending in the court of Chief Judicial

Magistrate, Khagaria.

The five petitioners who are not named in

this case in spite of assertion in the formal F.I.R. that

stolen properties were recovered in same sequence of

raid from different houses including houses of the

petitioners as well as two apprehended co-accused,

but the seizure list, though, said to have been

prepared on the date of recovery were placed before

the court concerned on different dates.

Considering the facts and circumstances of

the case, in the event of their arrest or surrender
2

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, Khagaria, in

connection with Beldour P.S. Case No. 84/2010,

subject to condition under section 438(2) of the Code

of Criminal Procedure, and additional condition to

attend the court regularly at least for 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.)