High Court Patna High Court - Orders

Shatrughan Yadav & Ors. vs The State Of Bihar on 28 July, 2011

Patna High Court – Orders
Shatrughan Yadav & Ors. vs The State Of Bihar on 28 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.22705 of 2011
                                Shatrughan Yadav & Ors.
                                           Versus
                                    The State Of Bihar
                                         -----------

2 28.7.2011 Heard learned counsel for the petitioners and learned

A.P.P. for the State.

Petitioners are named accused in this case with

allegation of simple assault and abuse. This case is squarely covered

under the decision of Apex Court in a case of Jorgia Pentiah

Vs.State of A.P. reported in 2009 (1) BCCR 153 (S.C.).

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, Shatrughan Yadav, Anil

Yadav and Sunil Yadav,be enlarged on bail on furnishing bail bond

of Rs.10,000/- each with two sureties of the like amount each to the

satisfaction of the C.J.M., Araria in Raniganj P.S. Case No.180 of

2010, subject to the condition laid down under Section 438(2) of

Cr.P.C. 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.

AnilKrSinha                                (Akhilesh Chandra,J.)