IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29051 of 2011
1.Ranjan Singh, Son of Surendra Singh.
2.Basuki Yadav, Son of Pachu Prasad Yadav.
Both are Resident of Mohalla Argara Chauk, Katihar, P.S. Katihar, District
Katihar.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
------------------
02/- 21.09.2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The petitioners apprehend their arrest in connection
with a case registered for the offence punishable under Sections
448, 504, 353, 506/34 of the Indian Penal Code, are named
accused in this case relating to a protest for change of damaged
electric transformer alloted for the locality.
Submission is that under some utter frustration, there
may be some hot exchange without any otherwise intention.
Considering the facts and circumstances of the case, in
the event of their arrest/surrender before the court below within
four weeks, let the above named petitioners be enlarged 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, Katihar, in connection with Katihar Town P.S.
Case No. 310 of 2011, 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,
without giving any reasonable explanation, the liberty granted
shall be deemed to be cancelled.
( Akhilesh Chandra, J.)
Praveen/-