High Court Patna High Court - Orders

Ramnandan Mistri & Ors. vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Ramnandan Mistri & Ors. vs The State Of Bihar on 26 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.25919 of 2011
                  1. Ramnandan Mistri, son of late Karu Mistri
                  2. Sikandar Mistri
                  3. Satendra Mistri @ Satendra Kumar
                     Both sons of Ramnandan Mistri
                  4. Daulti Devi, wife of Ramnandan Mistri
                     All of resident of village - Ven, P.S. - Silao, District -
                     Nalanda.
                                                             ------- Petitioners.
                                            Versus
               The State of Bihar                      -------Opposite Party
                                             *****

For the petitioners : Mr. Raj Kishor Prasad, Adv.
For the Sate : Mr. Parmanand Prasad, APP
*****

02. 26.08.2011 Heard learned counsel for the petitioners

and learned Additional Public Prosecutor for the

State.

The petitioners apprehending their arrest

in connection with Complaint Case No. 240C/2008,

pending in the court of Sri Manoj Kumar No. 4,

Judicial Magistrate, 1st Class, Biharsharif, Nalanda,

are named accused in this complaint case with

allegation of snatching some cash and kind from the

complainant.

Submission is that parties are agnates.

The petitioner no. 1 has already filed complaint case

no. 161(C) of 2008 against the prosecution side in

retaliation of the present case.

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 Sri Manoj Kumar No. 4, Judicial

Magistrate, 1st Class, Biharsharif, Nalanda, in

connection with Complaint Case No. 240C/2008,

subject to condition under section 438(2) of the Code

of Criminal Procedure, and additional condition with

respect to petitioner nos. 1, 2 and 3 to attend the

court regularly at least for three years 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.)