IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23329 of 2011
1.Lallan Rai, Son of Late Shyam Bahadur Rai.
2.Kunti Devi, Wife of Lalu Rai.
3.Fulpatia Devi, Wife of Late Shyam Bahadur Rai.
All are Resident of Village Dighara, P.S. Parsa, District Saran.
---------- Petitioners
Versus
The State Of Bihar
-------- Opposite Party
-----------
02/- 05/08/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
All the three petitioners apprehend their arrest, in
connection with Parsa P.S. Case No. 72 of 2010 for the offences
punishable under Section 302/34 of the Indian Penal Code, pending in
the court of Chief Judicial Magistrate, Chapra, Saran, are named
accused in this case with general allegation of assault to the informant
in a petty land dispute, wherein, some injury is said to have been
caused to the grand son of the informant, who two days after when
brought to the hospital declared dead. There is nothing specific about
who caused any injury to the deceased.
Considering the facts and circumstances of the case, in
the event of their arrest/surrender before the court below within four
weeks, let the above named petitioners be enlarged 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, Chapra, Saran, in connection with Parsa P.S. Case No. 72
of 2010, subject to condition laid down under Section 438(2) of the
Criminal Procedure Code with additional condition to Petitioner No.
2
1, namely, Lallan Rai (male member) to remain physically present
before the court below on each and every date at least for two years of
till disposal of the case, whichever is earlier, in case of failure on two
consecutive dates, without giving any reasonable explanation, the
liberty granted shall be deemed to be cancelled.
Praveen/- ( Akhilesh Chandra, J.)