IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23294 of 2011
1. Sheo Pukar Ojha, son of late Ram Dayal Ojha.
2. Bablu Ojha, @ Gyan Prakash Ojha, son of Rajendra Ojha.
3. Shree Narayan Ojha, @ Sheo Narayan Ojha, son of Sheojee
Ojha.
4. Tej Narayan Ojha son of late Ram Bihari ojha, all resident of
village-Kharahatar, P.S. simri, Dsitrict-Buxar.
Versus
The State Of Bihar .
-----------
02. 04.08.2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The petitioners are apprehending their arrest in
connection with Simari P.S. Case No. 30 of 2011 for the offence
under Sections 341, 323, 504, 420, 406 and 427 of the Indian Penal
Code, pending in the court of Chief Judicial Magistrate, Buxar.
The petitioners are named accused in this case instituted
on basis of complaint case no. 219 of 2011 which relates to some
oral transaction between the parties for sale of a piece of land and
non-performance of their part of contract.
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 namely, Sheo Pukar Ojha, Bablu
Ojha @ Gyan Prakash Ojha, Shree Narayan Ojha@ shoe Narayan
Ojha and Tej Narayan Ojha 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, Buxar in connection with Simri P.S. Case no. 30 of
2011, subject to condition under section 438(2) of the code of
Criminal Procedure, and additional condition to attend the court
2
regularly at least for three 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.
Devendra ( Akhilesh Chandra, J.)