High Court Patna High Court - Orders

Ajay Ram & Ors. vs The State Of Bihar on 30 September, 2011

Patna High Court – Orders
Ajay Ram & Ors. vs The State Of Bihar on 30 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.30412 of 2011

                1.Ajay Ram, Son of Late Shadeo Ram.
                2.Rakesh Ram, Son of Chuha Ram.
                3.Munna Ram @ Manna Ram, Son of Chuha Ram.
                4.Sonu Ram, Son of Sanjan Ram.
                All are resident of Village Khera, P.S. Gourichak, District Patna.
                                                                             -------Petitioners
                                                    Versus
                The State Of Bihar
                                                                        -----Opposite Party
                                                ----------------

02/- 30/09/2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

The four petitioners apprehending their arrest in

connection with a case registered for the offence punishable under

Sections 341, 323, 324, 325, 307, 34 of the Indian Penal Code, are

named accused in this case of assault.

Submission is that though as per the allegation,

petitioner no. 1 was there with a pistol, but it was never used and

the remaining three petitioners arrived at the scène, as per the

allegation, subsequently, but without any specific allegation and

there is general and omnibus allegation against them and the

specific allegation is attributed against two non-petitioners.

Further, submission is that latter part of the First Information

Report relating to snatching and causing injury to Anand Kumar,

there is no material to support this assertion nor said Anand

Kumar sustained any injury.

If it is so, 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 Additional Chief Judicial Magistrate, Patna

City, in connection with Gourichak P.S. Case No. 47 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 two 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/-