High Court Patna High Court - Orders

Randhir Singh @ Babalu & Anr. vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Randhir Singh @ Babalu & Anr. vs The State Of Bihar on 12 October, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.29245 of 2011
                   1.      Randhir Singh @ Babalu, son of Baskrit Singh
                   2.      Sudhir Singh, son of Late Jugeshwar Singh, both resident of village
                           - Sheikhpura, P.S. - Gaurichak, District -Patna.
                                                                             -------- Petitioners.
                                                     Versus
                   The State of Bihar                                   -----Opposite Party
                                                    *******

03. 12.10.2011 Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

The petitioners, apprehending their arrest in

connection with Gaurichak P.S. Case No. 81/2011 for

the offences under Sections 341/323/448/504/506/34 of

the Indian Penal Code and 25(1-b)A/26/27 of the Arms

Act, are named accused in this case.

Submission is that under similarly situated

circumstances seven of the co-accused have already

been granted privilege by this court vide order dated

19.08.2011 passed in Cr. Misc. No. 24977/2011.

Considering the facts and circumstances of

the case, in the event of their arrest or surrender 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 Additional

Chief Judicial Magistrate, Patna City, in connection
with Gaurichak P.S. Case No. 81/2011, subject to

condition under section 438(2) of the Code of Criminal

Procedure, and additional condition to attend the court

regularly at least for two 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.)