IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43981 of 2010
1.RAM BABU RAY, Son of Singheshwar Ray, Resident of Village Harishankarpur Ashinchak,
P.S. Dalsingsarai, District Samastipur
2.SOBHA KANT RAY, Son of Ganeshi Ray, Resident of Village Dhepura, P.S. Dalsingsarai,
District Samastipur
3.RAJ KISHORE SINGH, @ BABLU SINGH, Son of Kedar Singh, Resident of Village Pagara,
P.S. Dalsingsarai, District Samastipur.
.........Peitioners
Versus
THE STATE OF BIHAR
.......Opposite Party
-----------
02/- 14-12-2010 Heard learned counsel for the three petitioners
and Additional Public Prosecutor for the State.
Petitioners are named accused in this case
instituted on basis of Complaint Case No. 278 of 2010, send
before police under Section 156 (3) Cr.P.C. for the reasons
mentioned in the order of learned Sessions Judge.
Considering the facts and circumstances of the
case, in the event of their arrest/surrender before the court
below within four weeks of receipt of the copy of this order,
petitioners, namely, Ram Babu Ray, Sobha Kant Ray & Raj
Kishore Singh @ Bablu Singh, are directed to be released
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 Additional Chief Judicial Magistrate,
2
Dalsingsarai at Samastipur in connection with Dalsingsarai
P.S. Case No. 101 of 2010 arising out of Complaint Case
No. 278 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, in case of failure on
two consecutive dates, the liberty shall be deemed to be
cancelled.
Praveen
(Akhilesh Chandra, J.)