IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19957 of 2011
1.Chandar Sah, Son of Late Pairu Sah.
2.Gobind Sah, Son of Late Pairu Sah.
3.Gajanan Kora, Son of Raja Ram Kora.
4.Sukumar Kora, Son of Gajanan Kora.
5.Balemas Kora @ Baliyas Kora, Son of Mahabir Kora.
6.Shankar Kora, Son of Bichari Kora.
7.Hana Kora, Son of Bichari Kora.
8.Manoj Kora, Son of Ramlal Kora.
9.Mangra Kora, Son of Ramlal Kora.
10.Mangla Kora, Son of Ramlal Kora.
11. Bichari Kora, Son of Late Firangi Kora.
All are resident of Village Oksatal, P.S. Amdabad, District Katihar.
---------- Petitioners
Versus
The State Of Bihar
-------- Opposite Party
-----------
04/- 05/08/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
Supplementary affidavit has been filed on behalf of the
petitioners annexing papers relating to Amdabad P.S. Case No. 84 of
2010 and Amdabad P.S. Case No. 12 of 2011.
All the eleven petitioners apprehending their arrest in
connection with Amdabad P.S. Case No. 13 of 2011 for the offences
punishable under Sections 147, 148, 149, 447, 323, 324, 326, 307 and
406 of the Indian Penal Code, pending in the court of Chief Judicial
Magistrate, Katihar are named accused in this instant case where the
dispute relates to transfer of a piece of land. Though some members
of the prosecution side have been injured, but there is no specific
allegation against either of the petitioners and the injuries are general
and simple in nature.
Considering the facts and circumstances of the case, in
2
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 Amdabad P.S. Case No. 13 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 of 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.)