IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24651 of 2011
1. Bigan Kushwaha, son of late Ram Subhag Kushwaha
2. Ramyash Kushwaha, sonof late behu Kushwaha
3. Nandu Kushwaha
4. Anil Kushwaha
Sons of Bigan Kushwaha.
All are resident of village - Akorhimela, P.S. -
Durgawati, District - Kaimur at Bhabua.
--------- Petitioners.
Versus
The State of Bihar
-----Opposite Party
******
03. 30.09.2011 Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
All the four petitioners, apprehending their
arrest in connection with Durgawati P.S. Case No.
28/11 for offences under Sections 353/379 of the
Indian Penal Code, are named accused in this case with
allegation of causing disturbance and nuisance in
discharge of official duties of the informant.
Submission is that due to some personal
enmity only regarding family disputes this case has
been instituted and no wrong is committed with the
petitioner. Injury sustained is also simple in nature.
Considering the facts and circumstances of
the case, in the event of their arrest or surrender within
a period of four weeks, let the above-named petitioners
be enlarged on bail on furnishing bail bond of sum of
Rs. 10,000/- (ten thousand only) each with two sureties
of the like amount each to the satisfaction of Chief
Judicial Magistrate, Kaimur at Bhabua, in connection
with Durgawati P.S. Case No. 28/2011, subject to
condition under section 438(2) of the Code of Criminal
Procedure, and additional condition to attend the court
regularly till disposal of the case, in the event of failure
on two consecutive dates, without any reasonable
explanation, the privilege granted shall be deemed to
be cancelled.
Rajeev/- ( Akhilesh Chandra, J.)