High Court Patna High Court - Orders

Jitu Baitha &Amp; Ors vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Jitu Baitha &Amp; Ors vs State Of Bihar on 6 October, 2010
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.29491 of 2010
                             1.Jitu Baitha, son of late Saryug Baitha
                             2. Hari Shankar Baitha, son of Jitu Baitha
                             3. Chetu Baitha, son of Saryug Baitha
                             4. Prem Shankar Baitha, son of Jitu Baitha, all resident of
                             village Mirjapur, P.S. Patahi, District East Champaran at
                             Motihari.
                                                .Versus
                                      STATE OF BIHAR
                                            -----------

2. 06.10.2010 The petitioners apprehend their arrest in Patahi P.S. Case

No. 66 of 2003 under Sections 341, 447, 323, 307, 324, 325, 504/34 of

the Indian Penal Code.

Heard.

Learned counsel for the petitioners submits that the

petitioners had already been allowed anticipatory bail by the learned

Sessions Judge, East Champaran, Motihari vide order dated 18.5.2010

under A.B.A. No. 536 of 2010 on the grounds as detailed in the order

and 20 days time was allowed to the petitioners for surrendering and

filing their bail bonds before the learned C.J.M.

Learned counsel continues to submit that the petitioners

were living outstation and they had gone to Assam for earning their

livelihood and that due to lack of communication, they could not

appear in time and file their bail bonds, therefore, they moved Cr.

Misc. No. 127 of 2010 before the learned Sessions Judge praying for

surrendering and filing bail bonds but vide order dated 6.7.2010 their

prayer was refused by the learned Sessions Judge. Learned counsel

says that this has necessitated for the filing of this anticipatory bail

application before this Court.

2

In the facts and circumstances of the case, in the event of

their surrender/arrest before the court below within the period of four

weeks, the appellants, namely, 1. Jitu Baitha, 2. Hari Shankar Baitha,

3. Chetu Baitha and 4. Prem Shankar Baitha are admitted to

anticipatory bail on furnishing bail bond of Rs. 10, 000/- (ten

thousand) with two sureties of the like amount each to the satisfaction

of Chief Judicial Magistrate, East Champaran at Motihari, in Patahi

P.S. Case No.66 of 2003, subject to the condition as laid down under

Section 438(2) of the Code of Criminal Procedure.

Ravi/-                                       (C. M. Prasad, J.)