High Court Patna High Court - Orders

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

Patna High Court – Orders
Bachcha Singh & Ors. vs The State Of Bihar on 12 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA

                       Criminal Miscellanious No.19147 of 2011

        1. BACHCHA SINGH S/O LATE RAM EKBAL SINGH,
        2. CHHOTU SINGH SINGH S/O BACHCHA SINGH,
           BOTH R/O VILLAGE-KANSARA, P.S.MAJORGANJ,
           DISTRICT- SITAMARHI.
                                     - Petitioners

                                   Versus

           THE STATE OF BIHAR                - Opposite Party

3   12.07.2011

Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

The two petitioners are named accused in this

case which stands squarely covered by the case of Jorgia

Pentiah V. State of A.P.; 2009 (1) BCCR 153 (SC).

Considering the facts and circumstances, the two

petitioners, in the event of their arrest or surrender within

four weeks of communication of the order, are directed to

be enlarged on bail on each of them 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 Majorganj P.S. Case no. 55 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
2

the court below on each and every date 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.

AAhmad                          ( Akhilesh Chandra, J.)