High Court Patna High Court - Orders

Bijay Chandravanshi vs The State Of Bihar on 12 September, 2011

Patna High Court – Orders
Bijay Chandravanshi vs The State Of Bihar on 12 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Criminal Miscellaneous No.27725 of 2011

                    Bijay Chandravanshi, Son of Chhoten Chandravanshi @ Ram Ayodhya
                    Singh, Resident of Village Mairi, P.S. Sheosagar, District Rohtas.
                                                                               ---------- Petitioner
                                                       Versus
                    The State Of Bihar
                                                                        -------- Opposite Party
                                                    --------------

02/- 12/09/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehends his arrest in connection

with a case registered for the offence punishable under Sections

341, 323/34 of the Indian Penal Code and Section ¾ (x) SC/ST

Act, is one of the two named accused in this case of simple assault

and abuse.

Submission is that this case has been filed in

retaliation of earlier filed case being Sheosagar P.S. Case No. 69

of 2011. Moreover, the case appears 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, Rohtas at Sasaram, in connection with

Sheosagar 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.

Praveen/-                           ( Akhilesh Chandra, J.)