High Court Patna High Court - Orders

Birje Gope & Ors. vs The State Of Bihar on 12 September, 2011

Patna High Court – Orders
Birje Gope & Ors. vs The State Of Bihar on 12 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.27618 of 2011
                   1. Birje Gope.
                   2. Bhosu Gope.
                   3. Dhananjay Gope.
                      All Sl. No. 1 to 3 sons of Kesho Gope.
                   4. Sikandar Gope, son of Birje Gope.
                   5. Lalu Gope, son of Bhosu Gope @ Yadunandan Gope.
                      All are resident of Village-Lalman Bigha, P.S.-Nalanda, District-
             Nalanda.                                              .....Petitioners.

                                                    Versus
                     The State of Bihar.                                  Opposite Party.
                                                    -----------

2. 12.09.2011 Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

The petitioners apprehending their arrest in

connection with Complaint Case No. 147C/2010 pending in the

court of Chief Judicial Magistrate, Nalanda at Biharsharif.

All the five petitioners are named in complaint case

with allegation of snatching Rs. 50,000/- from the petitioner who

was returning to his village.

Submission is that due to earlier dispute relating to

passage etc. they have falsely been implicated in this case.

Considering the facts and circumstances of the case,

in the event of 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) with two

sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Nalanda at Biharsharif in connection with

Complaint Case No.147C/2010 subject to condition under

section 438(2) of the Code of Criminal Procedure, and additional
2

condition to attend the court regularly at least for three years or

till disposal of the case, whichever is earlier and in the event of

failure on two consecutive dates, without any reasonable

explanation, the privilege granted shall be deemed to be

cancelled.

Kamlesh                                   (Akhilesh Chandra, J.)