IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.25527 of 2011
                 1. Govind Singh, son of Rajdeo Singh
                 2. Munna Singh, son of Ram Ekbal Singh
                 3. Yugal Singh, son of late Fakira Singh
                     All resident of village Karma kala, P.O. - Dhanaon,
                     P.S. - Daudnagar, District - Aurangabad.
                                                          -------- Petitioners.
                                           Versus
               The State of Bihar                    ------Opposite Party
                                           -------
02. 25.08.2011 Heard learned counsel for the petitioners
and learned Additional Public Prosecutor for the
State.
The petitioners apprehending their arrest
in connection with Daudnagar P.S. Case No.
59/2011, pending in the court of Chief Judicial
Magistrate, Aurangabad, are named accused in this
case of assault and abuse.
This case appears squarely covered under
the decision of Apex Court in a case Jorgia Pentiah
Vs. State of A.P. reported in 2009(1) BCCR
153(SC).
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,
 Aurangabad, in connection with Daudnagar P.S.
 2
Case No. 59/2011, subject to condition under
section 438(2) of the Code of Criminal Procedure,
and additional condition to attend the court
regularly at least for one year 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.
Rajeev/ ( Akhilesh Chandra, J.)