IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21275 of 2010
1.RAM BHAWAN CHOUBEY, SON OF LATE TRIVENI CHOUBEY
2.JAWAHAR CHOUBEY, SON OF LATE KUMAR CHOUBEY
3.BHRIGUNATH CHOUBEY, SON OF LATE KUMAR CHOUBEY
4.MITTHILESH CHOUBEY, SON OF JAWAHAR CHOUBEY
5.BIMLESH CHOUBEY, SON OF JAWAHAR CHOUBEY
ALL ARE RESIDENT OF VILLAGE BAHERA, P.S. KARGAHAR, DISTRICT ROHTAS
.......PETITIONERS
Versus
THE STATE OF BIHAR
.......OPPOSITE PARTY
-----------
03. 25.08.2010 Heard learned counsel for the five petitioners and
Additional Public Prosecutor for the State.
Petitioners are named accused in this case carry general
allegation of assault to the prosecution side and snatching some
ornaments etc. There is counter version also by way of Kargahar P.S.
Case No. 24 of 2010, where in one old lady of the family lost her life,
but assailant is non-petitioner.
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
Bhawan Choubey, Jawahar Choubey, Bhrigunath Choubey, Mithilesh
Choubey and Bimlesh Choubey, 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 Chief Judicial
Magistrate, Rohtas in connection with Kargahar P.S. Case No. 42 of
2010, subject to condition laid down under Section 438 (2) of the
2
Criminal Procedure Code with additional condition to remain
physically present before the court below on each and every date at
least for two years or till disposal the case whichever is earlier, in case
of failure, on two consecutive dates, the liberty shall be deemed to be
cancelled.
Praveen (Akhilesh Chandra,J.)