IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32526 of 2011
1. Moti Rawat
2. Heera Rawat
3. Jawhar Ram @ Jawahar Rawat
All sons of Sundar Rawat, all resident of village - Biur, P.S. - Chainpur,
District - Kaimur (Bhabhua).
--------- Petitioners.
Versus
The State of Bihar -------Opposite Party
*******
03. 24.10.2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
Supplementary affidavit has been filed on behalf of
the petitioners.
The three petitioners, apprehending their arrest in
connection with Chainpur P.S. Case No. 65/2001 for offences
under Sections 147/148/149/307/427 of the Indian Penal Code
and 27 of the Arms Act, are named accused in this ten years
old case.
Submission is that they carry general and omnibus
allegation and main and initial allegation against two non-
petitioners Mukund Rai and Vijai Rai. Police after
investigation submitted charge-sheet only against above two
named exonerated three petitioners. However, recently
cognizance has been taken and petitioners have also been
summoned. There was counter version also at the instance of
non-petitioner Mukund Rawat who carry main allegation,
wherein police submitted charge-sheet against all the named
petitioners.
Considering the facts and circumstances of the case,
in the event of their arrest or surrender within a period of four
weeks, let the above-named petitioners be enlarged on bail on
furnishing bail bond of sum of Rs. 10,000/- (ten thousand only)
each with two sureties of the like amount each to the
satisfaction of Sri R. S. Pandey, Judicial Magistrate, Bhabhua,
in connection with Chainpur P.S. Case No. 65/2001 (Tr. No.
707/2011), subject to condition under section 438(2) of the
Code of Criminal Procedure, and additional condition to attend
the court regularly till disposal of the case, in the event of
failure on two consecutive dates, without any reasonable
explanation, the privilege granted shall be deemed to be
cancelled.
Rajeev/- ( Akhilesh Chandra, J.)