IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20691 of 2011
1. Ram Baran Choudhary, son of Late Ganesh Choudhary
2. Gaibi Paswan @ Gaiwi Paswan, son of Kapleshwar Paswan
3. Ramavtar Paswan @ Ramotar Paswan, son of Kunji Paswan
4. Brahmdeo Paswan, son of Kapleshwar Paswan
5. Din Bandhu Paswan, son of Suresh Paswan
All resident of village - Rohiyama, P.S. - Beldour, District -
Khagaria.
----------Petitioners.
Versus
The State Of Bihar ---Opposite Party
******
02. 15.07.2011 Heard learned counsel for the petitioners
and learned Additional Public Prosecutor for the State.
The petitioners apprehend their arrest in
connection with Beldour P.S. Case No. 84/2010 for
offences under section 447, 379, 411/34 of the Indian
Penal Code, pending in the court of Chief Judicial
Magistrate, Khagaria.
The five petitioners who are not named in
this case in spite of assertion in the formal F.I.R. that
stolen properties were recovered in same sequence of
raid from different houses including houses of the
petitioners as well as two apprehended co-accused,
but the seizure list, though, said to have been
prepared on the date of recovery were placed before
the court concerned on different dates.
Considering the facts and circumstances of
the case, in the event of their arrest or surrender
2
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, Khagaria, in
connection with Beldour P.S. Case No. 84/2010,
subject to condition under section 438(2) of the Code
of Criminal Procedure, and additional condition to
attend the court regularly at least for one year or till
disposal of the case, whichever is earlier and 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.)