High Court Patna High Court - Orders

Santosh Kumar Singh & Ors. vs The State Of Bihar on 21 July, 2011

Patna High Court – Orders
Santosh Kumar Singh & Ors. vs The State Of Bihar on 21 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.21154 of 2011
      Shatrughan Prasad Singh @ Satrughan Singh, son of Late
      Harbansh singh, resident of village - Bharthausi, P.S. - Aurangabad
      Muffasil, District - Aurangabad.
                                                             --------- Petitioner.
                                      Versus
      The State Of Bihar                                   ----Opposite Party
                                        With
                           Cr.Misc. No.22322 of 2011
      1.     Santosh Kumar Singh, son of Late Mahabir Singh,
      2.     Bablu Kumar Singh, son of Awadhesh Kumar
      3.     Ashok Singh, son of Late Yashraj Singh
      4.     Chandan Kumar Singh, son of Late Mahabir Singh
      5.     Uday Kumar Singh @ Uday Singh, son of late Loku Singh
      6.     Ajay Singh @ Saral, son of Jay Ram Singh
      7.     Vijay Singh @ Badmas, son of Jay Ram Singh,
      8.     Lallu Singh, son of Satyendra Singh,
      9.     Rajesh Kumar @ Raju Singh @ Raju, son of Awadhesh Singh
         All are residents of village Bharthausi, P.S. Aurangabad Muffasil,
      District - Aurangabad.
                                                              ------- Petitioners.
                                      Versus
      The State Of Bihar                                   -----Opposite Party
                                     -----------

02. 21.07.2011 Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

Since both these applications are arising out of

one case, being disposed of by this composite order.

The petitioners apprehending their arrest in

connection with Aurangabad Muffasil P.S. Case No.

87/2011, for the offences under Sections

147/148/149/323/353/504/307/188/ 332/427/171(F)

of the Indian Penal Code and 27 of the Arms Act, pending

in the court of Chief Judicial Magistrate, Aurangabad.

In a dispute during election, some persons were

apprehended who are named and on their disclosure
2

petitioners’ name emerged without any specific allegation

except that in the house of Shatrughan Prasad Singh @

Satrughan Singh, petitioner in Cr. Misc. No. 21154 of

2011, some incriminating articles are kept. But, from First

Information Report, it does not appear that any attempt

was made to search his house or anything could be

recovered.

Considering the facts and circumstances of the

case, in the event of their arrest or surrender within a

period of four weeks, let the above-named petitioners be

enlarged on bail on furnishing bail bond of sum 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 Aurangabad

Muffasil P.S. Case No. 87/2011, 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.)