1
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37811 of 2011
Ashok Kumar S/o Ganga Sagar Sharma, R/o Village
Basbaria Korhiya tola, P.s. Sitamarhi, District-Sitamarhi.
--Petitioner
Versus
The State Of Bihar --Opp.Party
With
Criminal Miscellaneous No.38092 of 2011
Nusrat Khatoon W/o Md. Sohail Anwar, R/o Village-
Chakni, P.S. Sursand, District-Sitamarhi.
--Petitioner
Versus
The State Of Bihar --Opp.Party
For the Petitioners : M/s Ajay Kr. Thakur,
Md. Imteyaz Ahmad &
Vivekanand Singh
For the State : Mr. Ajay Kr. Jha, A.P.P.
(In Cr.Misc. 38092/2011)
2 21.11.2011
Heard learned counsel for the
petitioners and learned counsel for the State.
Both the applications arise out of same
P.S. Case number. Hence, they are being disposed
of by this composite order.
Petitioners are named accused in this
case. Submission is that under similarly
circumstances co-accused Md. Rafiur Rahman
2
and Satendra Kumar had already been granted
the privilege by composite order dated 11.11.2011
passed in Cr.Misc. no. 36016 with Cr.Misc. no.
36092, both of 2011.
In view of the above, the petitioners, in
the event of arrest or surrender within four weeks
from today, are directed to be enlarged on bail on
furnishing bonds of Rs.10,000/- (Rupees ten
thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial
Magistrate, Sitamarhi, in Sitamarhi P.S. Case no.
595 of 2010, subject to the conditions laid down in
Section 438(2) of the Code of Criminal Procedure
with additional condition that the petitioners
shall remain present before the court below for
two years or till disposal of the case, whichever is
earlier. If the petitioners fail to remain present
on two consecutive dates without any reasonable
explanation the privilege granted shall be deemed
to be cancelled.
( Akhilesh Chandra, J.)
AAhmad