IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25948 of 2011
1.Bishnudeo Pandit @ Vishnudeo Pandit, Son of Late Bhagau Pandit.
2.Achhelal Pandit @ Achhelal Sahani, Son of Late Harihar Pandit.
3.Kishore Pandit, Son of Dinkar Pandit.
4.Mahesh Pandit, Son of Bishundeo Pandit.
All resident of village Piprahi, Punarvas, P.S. Purnahiya, District Sheohar.
---------- Petitioners
Versus
The State Of Bihar.
-------- Opposite Party
-----------
02/- 26/08/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The petitioners apprehend their arrest, in connection
with Bairgenia P.S. Case No. 41 of 2010 for the offences punishable
under Sections 324, 307, 379 and 504 of the Indian Penal Code.
All the four petitioners out of seven are named accused
in this case with allegation assault to the informant in a petty dispute.
Submission is that there is omnibus allegations against
the petitioners and the specific allegations are leveled against other co-
named accused persons, non-petitioners.
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, Sitamarhi, in connection with Bairgenia P.S. Case No. 41
of 2010, 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
2
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.)