IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19814 of 2010
1. Jhagru sah, son of Indrasan Sah
2. Binod Patel, son of Ramayan Patel
3. Manoj Sah, son of Bhagalu Sah
4. Sanoj Sah, Son of Bhagalu Sah
5. Babua Manjhi, son of Nathuni Manjhi
6. Chuman Sah, son of Chhathu Sah
All are resident of village Mahesara Tola malahi, P.S. -
Goplapur, District - West Champaran.
------ Petitioners.
Versus
THE STATE OF BIHAR ----- Opposite Party
-------
03. 02.11.2010 Heard learned counsel for the six
petitioners and learned Additional Public
Prosecutor for the State who is armed with
carbon copy of the case diary up to paragraph
19 dated 19.08.2010.
Petitioners are named accused in this
case carry allegation that at their inducement
husband of the complainant informant went to
Punjab for livelihood along with but never
returned. The petitioners in spite of
assurances to intimate about his whereabouts
failed to do so and ultimately refused. There
is nothing in the case diary as submitted to
support the contentions except suspicion
without any substance.
Considering the facts and circumstances
of the case, in the event of their
-2-
arrest/surrender before the court below within
four weeks of receipt of the copy of this
order, petitioners, namely, Jhagru sah, Binod
Patel, Manoj Sah, Sanoj Sah, Babua Manjhi and
Chuman Sah, are directed to be released 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, West Champaran, Bettiah,
in connection with Gopalpur P.S. Case No. 34 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 till disposal of the case, in case
of failure on two consecutive dates, the
liberty shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)