IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24765 of 2011
Jay Kumar & Ors.
Versus
The State Of Bihar & Anr.
-----------
2. 27.07.2011. Heard learned counsels for the
petitioners and the State.
The present application has been
filed for modifying the order dated
31.03.2011 passed in Cr. Misc. No. 7515 of
2011 for extending the period of surrender
as the petitioners failed to manage the
required finance for deposit as directed
vide order dated 31.03.2011 passed in Cr.
Misc. No. 7515 of 2011. Hence, they could
not surrender.
Vide order dated 31.03.2011 passed
in Cr. Misc. No. 7515 of 2011 the
petitioners were directed to be released on
bail and each petitioners were directed to
deposit Rs. 40,000/- within a period of six
months before the learned court below.
Now the petitioners are ready to
deposit the money within further period of
two months.
Let the petitioners, Jay Kumar, Nand
Kishor Ray, Lal Babu Ray and Ram Chandar
Yadav be released on bail in the event of
2
arrest or surrender before the learned court
below within a period of eight weeks from
today in connection with Rajnagar P.S. Case
No. 232 of 2010 on furnishing bail bond of
Rs. 10,000/-(Ten Thousand) each with two
sureties of the like amount each to the
satisfaction of the learned C.J.M.,
Madhubani, subject to the conditions as laid
down under Section 438(2) of the Code of
Criminal Procedure.
The bail bond of the petitioners
will be provisionally accepted which will be
only confirmed if the petitioners deposit
the entire amount i.e., Rs. 40,000/- each
before the learned court below within a
period of eight weeks.
Let the order dated 31.03.2011
passed in Cr. Misc. No. 7515 of 2011 be
modified to the extent indicated above.
Let the order be faxed to the
learned court below at the cost of the
petitioners.
U. K. ( Dinesh Kumar Singh, J)