IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27439 of 2011
1.Sanju Devi, Wife of Late Butan Singh.
2.Manoj Kumar Kant, Son of Sri Jannu Prasad.
Both Residents of Village Garbhuchak, P.S. Hawai Adda, District Patna.
---------- Petitioners
Versus
The State Of Bihar
-------- Opposite Party
--------------
02/- 08.09.2011 Heard Mr. Praveen Kumar Agrawal learned counsel
for the petitioners and Mr. Lalan Kumar learned Additional Public
Prosecutor for the State.
The two petitioners apprehend their arrest in
connection with a case registered for the offence punishable under
Sections 420, 406 of the Indian Penal Code, are named accused in
this case relating to an agreement for sale and part performances
etc.
Submission is that parties have settled their dispute
and accordingly, in this regard petition for compromise has
already been filed.
Considering the facts and circumstances of the case, in
the event of informant appearing before the court below accepting
the factum of compromise with his free will and consent without
any coercion and also stood as one of the bailors, 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, Patna, in connection with Hawai Adda P.S. Case No.
74 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.
Praveen/ ( Akhilesh Chandra, J.)