IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21659 of 2011
1.Pramod Bhagat, Son of late Yadoo Bhagat.
2.Smt. Rubi Devi, Wife of Shri Pramod Bhagat.
3.Smt. Sulochana Devi @ Smt. Urmila Devi, D/o late Yadoo Bhagat.
All resident of Village Latraha, P.S. & District Supaul.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
----------------
03/- 30/09/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State, who is armed with
carbon copy of the case diary.
The petitioners apprehending their arrest in
connection with a case registered for the offence punishable under
Sections 447, 341, 323, 324, 307, 379, 504/34 of the Indian Penal
Code, are named accused in this case of assault and snatching
some cash and kind in a petty dispute.
Submission is that it is counter blast of another case
bearing complaint case no. 748 (C) of 2007. Moreover, the parties
have resolved their disputes and in this regard compromise
petition has already been filed.
Considering the facts and circumstances of the case, in
the event of the informant appearing before the court below
supporting the factum of compromise with his free will and
consent without any coercion and also stood as one of the bailors,
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, Supual, in connection with Supaul P.S. Case
No. 121 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 till disposal of
the case and in case of failure on two consecutive dates, without
giving any reasonable explanation, the liberty granted shall be
deemed to be cancelled.
( Akhilesh Chandra, J.)
Praveen/-