IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27089 of 2011
1.Shailesh Kumar Singh, Son of Jay Singh.
2.Kundan Singh, Son of Umesh Singh.
3.Appu Singh, Son of Dina Nath Singh.
4.Santosh Singh, Son of Surishtha Singh.
5.Munna Singh, Son of Ashok Singh.
All residents of village Marariya, P.S. Aurangabad (M), District
Aurangabad.
---------- Petitioners
Versus
The State Of Bihar.
-------- Opposite Party
------------
02/- 06.09.2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The five petitioners apprehend their arrest in connection
with a case registered for the offence punishable under Sections 341,
323, 504 and 34 of the Indian Penal Code and Section 3(x) of S.C./S.T.
(POA) Act, are named accused in this case with allegation of simple
assault, snatching of wrist watch and abuse.
The case appears squarely covered under a decisions of
Hon’ble Apex Court in a case of “Jorgia Pentiah vs. State of Andhra
Pradesh 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, 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, Aurangabad, in connection with Aurangabad (M) P.S.
Case No. 120 of 2011, subject to condition laid down under Section
438(2) of the Criminal Procedure Code with additional condition to
2
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, without giving any
reasonable explanation, the liberty granted shall be deemed to be
cancelled.
Praveen/- ( Akhilesh Chandra, J.)