High Court Patna High Court - Orders

Amresh Kuma Singh @ Mantu Singh vs The State Of Bihar on 4 November, 2011

Patna High Court – Orders
Amresh Kuma Singh @ Mantu Singh vs The State Of Bihar on 4 November, 2011
                                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Criminal Miscellaneous No.27851 of 2011
                        Amresh Kuma Singh @ Mantu Singh, son of Sri Brihaspati Singh, resident
                        of village - Nonia Bigha, P.S. - Risiup, District - Aurangabad.
                                                                                   --------- Petitioner.
                                                           Versus
                        The State of Bihar                                      ----Opposite Party
                                                          *******

03. 04.11.2011 Heard learned counsel for the petitioner, learned counsel for

the informant and learned Additional Public Prosecutor for the State.

The petitioner, apprehends his arrest in connection with

Risiup P.S. Case No. 48/2011 for offences under Sections

354/504/323/342 of Indian Penal Code and 3(x) of S.C./S.T. (Prevention

of Atrocities) Act, is solitary named accused in this case. As submitted,

this case appears squarely covered under the decision of Apex Court in a

case Jorgia Pentiah Vs. State of A.P. reported in 2009(1) BCCR

153(SC).

Considering the facts and circumstances of the case, in the

event of his arrest or surrender within a period of four weeks, let the

above-named petitioner be enlarged on bail on furnishing bail bond of

sum of Rs. 10,000/- (ten thousand only) with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate,

Aurangabad, in connection with Risiup P.S. Case No. 48/2011, subject to

condition under section 438(2) of the Code of Criminal Procedure, and

additional condition to attend the court regularly at least for 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.)