IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37810 of 2011
1.Sonu Rai @ Soney Rai, Son of Dineshwar Rai.
2.Rajesh Rai, Son of Dineshwar Rai.
Both Resident of Village Dariyapur, P.S. Nayagaon,
District Begusarai.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
------------------
02/- 21/11/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The petitioners apprehending their arrest in connection
with a case registered for the offence punishable under Sections
341,323,379,307/34 of the Indian Penal Code, are named
accused in this case with allegation of intersecting and snatching
the amount kept for purchase of cow and assault etc.
Submission is that there is previous enmity between
the parties and petitioners have been falsely implicated in this
case.
Taking into consideration nature and manner of
allegation, 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, Begusarai, in
connection with Nayagaon P.S. Case No. 34 of 2010, subject to
condition laid down under Section 438 (2) of the Code of
Criminal Procedure with additional condition to remain
physically present before the court below till disposal of the case
and in case of failure on two consecutive dates without giving
any reasonable explanation, the liberty granted shall be deemed
to be cancelled.
( Akhilesh Chandra, J.)
Praveen/-