High Court Patna High Court - Orders

Lakhi Singh @ Umesh Singh &Amp; Ors vs State Of Bihar on 16 August, 2010

Patna High Court – Orders
Lakhi Singh @ Umesh Singh &Amp; Ors vs State Of Bihar on 16 August, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.25160 of 2010

1.

LAKHI SINGH @ UMESH SINGH, Son of Late Ram Pravesh Sharma

2.SHIV KUMAR SINGH, Son of Late Mahendra Singh

3.SIYARAM SHARMA, Son of Sheo Kumar Singh

4.ASHOK KUMAR, Son of late Mangal Singh

5.VIKAS KUMAR, Son of Sheo Kumar Singh

6.DHIRAJ KUMAR, Son of Vijay Singh, All R/O Village Ramtari, P.S. Bihta, Dist. Patna
……….Petitioners

Versus

THE STATE OF BIHAR
……Opposite Party
For the petitioners : Mr. Dinesh Kumar, Advocate
For the State : Mr. U.S.P. Singh, A.P.P.

02. 16.08.2010 Heard learned counsel for the six petitioners and

Additional public prosecutor for the State.

Petitioners are named accused in this case carry allegation

of assaulting the prosecution side, no doubt there is specific allegation

against the petitioner nos. 4 to 6 inflicting injury upon informant and

his brother, but as it appears the case was instituted for the offences

which are bailable and they failed the privilege of bail granted by the

police. No doubt, after submission of charge-sheet, taking a different

view, court below took cognizance for the offence under Section 307

I.P.C. also, but the position is not going to change, so far privilege of

bail is concerned, once the petitioners are granted the privilege, they

are to avail the same till they violate any terms and conditions or

misuse the privilege.

Considering the facts and circumstances of the case,

subject to verification by the court below on the point of misuse of

privilege, in the event of their arrest/surrender before the court below
2

within four weeks of receipt of the copy of this order, petitioners,

namely, 1. Lakhi Singh @ Umesh Singh, 2. Shiv Kumar Singh, 3.

Siyaram Sharma, 4. Ashok Kumar, 5. Vikas Kumar & 6. Dhiraj

Kumar , 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, Patna in

connection Bihta P.S. Case No. 242 of 2008, 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 at least for one year or till disposal of

the case whichever is earlier, in case of failure on two consecutive

dates, the liberty shall be deemed to be cancelled.

Praveen                                            (Akhilesh Chandra,J.)