High Court Patna High Court - Orders

Ashok Singh vs The State Of Bihar on 29 September, 2011

Patna High Court – Orders
Ashok Singh vs The State Of Bihar on 29 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.30207 of 2011

                Ashok Singh, Son of Laxmi Singh, Resident of Village Masudan Abhaipur,
                P.S. Piri Bazar, District Lakhisarai.
                                                                           -------Petitioner
                                                    Versus
                The State Of Bihar.
                                                                     -----Opposite Party
                                                  -------------

02/- 29/09/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehending his arrest in connection

with a case registered for the offence punishable under Sections

341, 23, 504/34 of the Indian Penal Code and Section 3(X) of S.C.

& S.T. Prevention of Atrocities Act, is solitary named accused in

this case of simple assault and abuse.

Submission is that the case is squarely covered

under a decision of Hon’ble Apex Court in a case of “Jorgia

Pentiah Vs. State of Andhra Pradesh reported in 2009 (1)

BCCR 153 (SC)”.

Considering the facts and circumstances of the case, in

the event of his arrest/surrender before the court below within four

weeks, let the above named petitioner be enlarged on bail on

furnishing bail-bond of Rs. 10,000/- (ten thousand only) with two

sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Munger, in connection with Munger Harijan

P.S. Case No. 85 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 one year 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/-