High Court Patna High Court - Orders

Sajan Singh &Amp; Ors vs State Of Bihar on 11 August, 2010

Patna High Court – Orders
Sajan Singh &Amp; Ors vs State Of Bihar on 11 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.25012 of 2010
                   1.SAJAN SINGH , Son of Bindeshwar Singh
                   2.RANJAN SINGH, Son of Bindeshwar Singh
                   3.PHUDAI SINGH, Son of Sajjan Singh
                   4.RAM PRASAD MUKHIYA, Son of Shiban Mukhiya
                   All Resident of Village Bheja, P.S. Bheja, District Madhubani
                                                                          .........Petitioners

                                          Versus

                   THE STATE OF BIHAR
                                                                        ........Opposite Party
                                         -----------

02. 11.08.2010 Heard learned counsel for the four petitioners, who are

named accused in this case carry allegation to abuse and assault the

informant and his brother, who said to have pass through the field of

the petitioners taking tyre cart. The injury report of brother of the

informant, who is solitary injured indicates that some sort of simple

injuries were caused to him as alleged others are petitioner nos. 1 and

2. The parties being co-villagers, further appears to settle the disputes.

This case is squarely covered under the decision of the Apex Court in

case of Jorgia Pentiah V. State of A.P. reported in 2009(1) BCCR 153

(SC).

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, Sajan

Singh, Ranjan Singh, Phudai Singh & Ram Prasad Mukhiya, 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 Additional Chief Judicial Magistrate, Jhanjharpur,
2

Madhubani in connection Bheja P.S. Case No. 22 of 2010, subject to

condition as laid down under Section 438 (2) of the Criminal

Procedure Code with additional condition to remain physically present

before the court below on each and every date at least for one year or

till disposal of the case whichever is earlier, in case of failure on two

consecutive dates, the liberty shall be deemed to be cancelled. It is

also made clear that one of the bailors must be either informant or his

injured brother.

Praveen                                                      (Akhilesh Chandra,J.)