High Court Patna High Court - Orders

Jai Chand Sao & Ors. vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Jai Chand Sao & Ors. vs The State Of Bihar on 24 October, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CRIMINAL MISCELLANEOUS NO.34900 OF 2011
             1. JAI CHAND SAO SON OF DILIP SAO, R/O VILLAGE-
                WARISALIGANJ, P.S.- WARISALIGANJ, DISTRICT-
                NAWADA
             2. SHAILENDRA SAO, SON OF NANDLAL SAO, R/O
                VILLAGE- PAKRIBRAWAN, P.S.- PAKRIBRAWAN,
                DISTRICT- NAWADA
                                        VERSUS
                              THE STATE OF BIHAR
                            ----------------------------------

2 24/10/2011 Heard Mr. Sheo Kumar Prasad, learned

counsel for the petitioner and learned APP for the

State.

As prayed for, learned counsel for the

petitioner is permitted to delete the name of petitioner

no. 3 from the cause title of the petition.

The petitioners apprehend their arrest in a

case registered under Section 272 of the Indian Penal

Code and section 47 (A) of the Excise Act.

The police has arrested two persons namely,

Dharmednra Kumar and Suresh Yadav and on their

confession the culpability of these petitioners and

Dilip Sao transpired.

Supplementary affidavit has been filed by

the learned counsel for the petitioner containing the

order dated 12.10.2011 passed in Cr. Misc. No. 33956

of 2011 by which co-accused Dilip Sao has been

admitted to anticipatory bail by this Court. It has been

mentioned in paragraph 7 that the petitioners have no
2

criminal antecedent.

Considering the facts and circumstances of

the case, on the event of arrest or surrender within 20

days from the date of receipt/production of a copy of

this order, the petitioners above named are directed to

be released on furnishing of bail bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount

each to the satisfaction of the learned

C.J.M./concerned Court, Nawada in connection with

Pakribrawan, subject to the condition as laid down

under section 438(2) of the Cr.P.C.

(Shyam Kishore Sharma, J.)
avin