High Court Patna High Court - Orders

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

Patna High Court – Orders
Santosh Kumar Singh vs The State Of Bihar on 21 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA

                                    Cr.Misc. No.21167 of 2011

                    Santosh Kumar Singh S/O SRI RAJENDRA SINGH
                    @ RAJENDRA KR. SINGH, SECRETARY TAPESHWAR
                    SINGH SAHKARI GRIH NIRMAN SAHYOG SAMITTEE
                    LTD., HAJIPUR R/O VILLAGE + P.O. KHOJI, P.S.
                    JANDAHA, DISTT.VAISHALI.
                                                      --PETITIONER

                                          Versus

                     The State Of Bihar                        --OPP.PARTY

                                           With

                                    Cr.Misc. No.21479 of 2011

                      Arun Kumar Singh S/O DWARIKA PD. SINGH, R/O
                      VEER KUNWAR SINGH COLONY, HAJIPUR, P.S
                      HAJIPUR TOWN, DISTT-VAISHALI.
                                                       --PETITIONER

                                          Versus

                     The State Of Bihar                         --OPP.PARTY

                                          With

                                    Cr.Misc. No.20221 of 2011

                     1.Indra Nath Singh S/O RAKFAL SINGH R/O VILLAGE
                       HARPUR, P.S. MAHUA, DISTT.VAISHALI.
                     2.DINA NATH SINGH @ D.N. SINGH S/O LATE RAM
                       CHANDRA SINGH R/O MOHALLA-POKHARA VEER
                       KUWAR SINGH COLONY, HAJIPUR, P.S. HAJIPUR
                       TOWN, DISTT-VAISHALI.
                                                      --PETITIONERS

                                         Versus

                        The State Of Bihar                     --OPP.PARTY


2   21.07.2011

Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

Since all these three applications arise out of Complaint
Case no.1540 of 2005 they are being disposed of by this composite

order.

Petitioners are named accused in this case relating to

some transactions of a piece of land in the year 1992 and subsequent

transactions connected therewith.

Considering the facts and
circumstances, the petitioners, in the event of
his arrest or surrender within four weeks from
the date of communication of this order, are
directed to be enlarged on bail on furnishing
bonds of Rs.10,000/- (Rupees ten thousand) with
two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate,
Vaishali at Hajipur, in Complaint Case no. 1540
of 2005 subject to the conditions laid down in
Section 438(2) of the Code of Criminal Procedure
with additional condition that the petitioners
shall remain present before the court below for
two years or till disposal of the case, whichever
is earlier. If the petitioners fail to remain
present on two consecutive dates without any
reasonable explanation the privilege granted
shall be deemed to be cancelled.

AAhmad                                        (Akhilesh Chandra, J.)