High Court Patna High Court - Orders

Arun Singh & Ors. vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Arun Singh & Ors. vs The State Of Bihar on 12 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.19699 of 2011
            1.Arun Singh, Son of Sri Gopal Singh
            2.Chandrashekhar Singh, Son of Sri Indradeo Singh
            3.Nand Kishore Singh, Son of Sri Gopal Singh
            4.Mithilesh Singh, Son of Sri Satyadeo Singh
            5.Sidheshwar Singh, Son of Late Dhanuka Singh
            6.Ravindra Singh, Son of Jagdish Singh
            7.Ashok Singh, Son of Sri Baleshwar
            8.Alakhdeo Singh, Son of Late Chulhan Singh
            9.Suresh Singh, Son of Late Shankar Singh
            All Residents of Village Mahuaon, P.S. Obra, District Aurangabad.
                                                                           .........Petitioners
                                            Versus
            The State of Bihar
                                                                         ........Opposite Party
                                          -----------

03/- 12/07/2011 Heard Mr. Kumar Alok learned counsel for the

petitioners and Ms. Gulnar Begum learned Additional Public

Prosecutor for the State.

The nine petitioners are named accused in this case, as

submitted, instituted in retaliation of filing of Obra P.S. Case No.

69 of 2011 instituted at the instance of petitioner no. 1, Arun Singh

against Mahendra Singh @ Gora Singh brother of the informant of

the present case. None of the side sustained any injury and now

the disputes appears have been resolved and compromise petition

is said to have been filed, if it is so, in the event of their arrest or

surrender within a period of four weeks, let the petitioners,

namely, Arun Singh, Chandrashekhar Singh, Nand Kishore Singh,

Mithilesh Singh, Sidheshwar Singh, Ravindra Singh, Ashok

Singh, Alakhdeo Singh and Suresh Singh, 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 Sub-
2

Divisional Judicial Magistrate, Aurangabad in connection with

Obra P.S. Case No. 70 of 2011. Subject to condition laid down

under Section 438 (2) of the Code of Criminal Procedure, with

additional condition to remain physically present before the court

below 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. One of the bailor of petitioner no. 1, must

be the informant.

Praveen                                         ( Akhilesh Chandra, J.)