IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33849 of 2011
1. Ambika Singh @ Kedar Singh, son of late Jamuna Singh
2. Sudhir Kumar @ Sudhir Kumar Singh @ Pappu Singh, son of
Ambika Singh
3. Dilip Singh @ Dilip Kumar Singh, son of Ambika Singh
All resident of village - Gopalpur, P.S. - Gaurichak District - Patna.
--------- Petitioners.
Versus
The State of Bihar -----Opposite Party
*********
02. 25.10.2011 Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The petitioners, apprehending their arrest in
connection with Complaint Case No. 191(C) of 2006
for offences under Sections 323/380 of the Indian
Penal Code, are named accused in this five years old
complaint case arising out of some land disputes.
Submission is that between the parties there was title
suit no. 32/2006 on same subject matter which has
been disposed of in terms of compromise.
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, Patna, in connection with
Complaint Case No. 191(C) of 2006, 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.)