High Court Patna High Court - Orders

Bachu Singh vs The State Of Bihar on 11 August, 2011

Patna High Court – Orders
Bachu Singh vs The State Of Bihar on 11 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.23876 of 2011
                          Bachu Singh, S/o. late Ramautar Singh,
                                           Versus
                                    The State Of Bihar
                              ----------------------------------

02. 11.08.2011 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 Kako

P.S. Case No.15 of 2011 for the offence under Sections

341, 324, 323, 307, 504 & 506/34 of the I.P.C. pending

in the Court of Chief Judicial Magistrate, Jehanabad.

Petitioner is one of the named accused with

allegation of assault to the informant in a continued

land dispute. There is counter version also bearing

Kako P.S. Case No. 15 of 2011.

Submission is that there is no specific

allegation against the petitioner and under similarly

situated circumstance two of the accused Kameshwar

Yadav and Bindi Yadav have already been granted the

privilege of bail by a Bench vide order dated 22.07.2011

under Cr. Misc. No. 24225 of 2011.

On the other hand, submission by learned

counsel for the informant is that informant has
2

sustained grievous head injuries and petitioner is the

author of one of them.

Considering the facts and circumstances and

finding from the order of learned Sessions Judge that

the informant has sustained one grievous injury on his

skull (hairline fracture), as submitted the author of the

said injury is non-petitioner Suresh Yadav, in the event

of arrest or surrender within a period of four weeks, till

submission of charge sheet, let the petitioner, namely,

Bachu Singh 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, Jehanabad in connection

with Kako P.S. Case No. 15 of 2011 subject to condition

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

and additional condition to remain physically present

before the court below till submission of charge sheet

and on the dates fixed and in the event of failure on two

consecutive dates, without any reasonable explanation,

the privilege granted shall be deemed to be cancelled.

(Akhilesh Chandra, J.)
Mkr.