IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27322 of 2011
1. Raj Kishore Yadav
2. Dilip Yadav,
3. Sanjit Yadav @ Sanjay Yadav
All S/o Sri Gajadhar Yadav, R/o Village-Teghra,
P.S. Mahishi & District--Saharsa.
--Petitioners
Versus
The State Of Bihar --Opp.Party
2 08.09.2011
Heard learned counsel for the
petitioners and learned Additional Public
Prosecutor for the State.
All the three petitioners are named
accused in this complaint case with allegation of
engaging the complainant and others for some
work at fixed rate of wages with additional over
time. Part payment of remaining lying dues but
inspite of the words refused to pay. Submission is
that remedy lies elsewhere.
Considering the facts and circumstances,
the petitioners, in the event of arrest or surrender
within four weeks from today, are directed to be
enlarged on bail on each of them furnishing
bonds of Rs. !0,000/- (Rupees ten thousand) with
two sureties of the like amount each to the
satisfaction of Sri P.Kumar, Judicial Magistrate,
first class, Saharsa, in Complaint Case no.54C of
2010, subject to the conditions laid down in
Section 438 (2) of the Code of Criminal Procedure
with additional condition that the petitioners shall
remain present before the court below on each
and every date till two years or till disposal of the
case, whichever is earlier. If the petitioners fail to
remain present on two consecutive dates without
any reasonable explanation the privilege granted
shall be deemed to be canceled.
( Akhilesh Chandra, J.)
AAhmad