High Court Patna High Court - Orders

Ravi Kumar Singh @ Rabi Singh vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Ravi Kumar Singh @ Rabi Singh vs The State Of Bihar on 9 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.23634 of 2011
                            Ravi Kumar Singh @ Rabi Singh
                                           Versus
                                   The State Of Bihar
                              ----------------------------------

03. 09.09.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioners apprehending their arrest in

connection with Awatar Nagar P.S. Case No. 21/2011,

pending in the court of Chief Judicial Magistrate, Saran at

Chapra, is one of the named accused in this case relating to

some assault and abuse in dispute on arrival of Barat and

sitting arrangement. Subsequently, on arrival of Barat co-

accused non-petitioner stabbed brother of the informant

which caused death.

Submission is that except general and omnibus

allegation against the petitioner the re is nothing more and

this case is squarely covered under the decision of Apex

Court in a case Jorgia Pentiah Vs. State of A.P. reported in

2009(1) BCCR 153(SC).

Considering the facts and circumstances of the

case, in the event of his arrest or surrender within a period of

four weeks, let the above-named petitioner be enlarged on

bail on furnishing bail bond of sum of Rs. 10,000/- (ten
2

thousand only) with two sureties of the like amount each to

the satisfaction of Chief Judicial Magistrate, Saran at

Chapra, in connection with Awatar Nagar P.S. Case No.

21/2011, 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.)