High Court Patna High Court - Orders

Bhairab Kumar Singh @ Toni & Anr. vs The State Of Bihar on 19 September, 2011

Patna High Court – Orders
Bhairab Kumar Singh @ Toni & Anr. vs The State Of Bihar on 19 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.28842 of 2011

                1.Bhairab Kumar Singh @ Toni, Son of Late Ratan Lal.
                2.Sunil Kumar Singh, Son of Late Upendra Narayan Singh.
                Both resident of Village Pahlagarh, P.S. Kadwa, District Katihar.
                                                                         ---------- Petitioners
                                                  Versus
                The State Of Bihar
                                                                   -------- Opposite Party
                                               ---------------

02/- 19.09.2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

The petitioners apprehend their arrest in connection

with a case registered for the offence punishable under Sections

341, 323, 307, 379/34 of the Indian Penal Code, are named

accused in this case with allegation of assaulting the informant and

taking away some cash from him after demanding some arrears

relating to shop. There is counter version also by way of

Kishanganj (Barsoi) Rail P.S. Case No. 8 of 2011 with almost

similar allegation.

Considering the facts and circumstances of the case, in

the event of their arrest/surrender before the court below within

four weeks, let the above named petitioners 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 Chief

Judicial Magistrate, Katihar, in connection with Kadwa P.S. Case

No. 55 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 two years 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.

Praveen/-                          ( Akhilesh Chandra, J.)