IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29544 of 2011
1. Pravin Singh, son of Rmanuj Singh
2. Anil Singh, son of late Triveni Singh
3. Bimlesh Jha, son of Ramgulam Jha, resident of village -
Simrauka, P.S. - Khizarsarai, District - Gaya.
--------- Petitioners.
Versus
The State of Bihar ------Opposite Party
******
02. 27.09.2011 Supplementary affidavit has been filed on
behalf of the petitioners.
Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The petitioners, apprehending their arrest in
connection with Khizarsarai P.S. Case No. 64/2011 for
the offences under Sections 147/148/149/448/323/324
/325/379/506 of the Indian Penal Code and Section 27
of the Arms Act, are named accused in this case of
assault.
Submission is that there is counter version
also and three co-accused namely, Raj Kumar Singh,
Ukakant Jha and Chandan singh having almost similar
allegation have been granted anticipatory bail by a
Bench of this Court vide order dated 26.09.2011 passed
in Cr. Misc. No. 28728/2011.
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 Chief
Judicial Magistrate, Gaya, in connection with
Khizarsarai P.S. Case No. 64/2011. 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.)