High Court Patna High Court - Orders

Sanjay Chaudhary & Anr. vs The State Of Bihar on 21 July, 2011

Patna High Court – Orders
Sanjay Chaudhary & Anr. vs The State Of Bihar on 21 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.21551 of 2011
                               Sanjay Chaudhary & Anr.
                                        Versus
                                  The State Of Bihar
                                       -----------

02/- 21/07/2011 Heard Mr. Ashok Kumar No. 6 learned counsel for the

petitioners and Mr. Umesh Lal Verma learned Additional Public

Prosecutor for the State.

The two petitioners are named accused in this case

arising out of a petty dispute with allegation of assaulting the

informant and his niece by lathi. There is counter version also by way

of Rafiganj P.S. Case No. 44 of 2011. The injury sustained is simple

in nature.

Considering the facts and circumstances of the case, in

the event of their arrest/surrender before the court below within four

weeks, let the petitioners, namely, Sanjay Chaudhary and Rajesh

Chaudhary, 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, Aurangabad, in

connection with Rafiganj P.S. Case No. 43 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 on each and every date at least for two years or till

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

consecutive dates, without giving any reasonable explanation, the

liberty granted shall be deemed to be cancelled.

       Praveen/-                                ( Akhilesh Chandra, J.)