IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39156 of 2010
1. SRIKANT SINGH,
2. SRINIWAS SINGH,
BOTH S/O SRI RAM BHAROSA SINGH,
3. ANJANI SINGH @ ANJANI KUMAR
4. ATULESH SINGH @ ATULESH KUMAR,
BOTH S/O SRIKANT SINGH,
ALL R/O VILLAGE- AIYARA, P.S. KARPI,
DISTT. ARWAL.
--PETITIONERS
Versus
THE STATE OF BIHAR --OPP.PARTY
2 25.11.2010
Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
Petitioners are named accused in this case
instituted on the basis of Complaint petition alleging
abduction of husband of the complainant by the petitioners
with whom he has some land dispute. The victim, an accused
in another case, on apprehension has made his statement
under section 164 of the Code of Criminal Procedure stating
something against the petitioners but in view of enmity and
his otherwise activities, considering the facts and
circumstances, the petitioners, in the event of arrest or
surrender within four weeks from today, are directed to be
enlarged on bail on each of them furnishing bonds of
2
Rs.10,000/- (Rupees ten thousand) with two sureties of the
like amount each to the satisfaction of the Chief Judicial
Magistrate, Jehanabad, in Karpi P.S. Case no.103 of 2009,
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 on
each and every date till disposal of the case. If the petitioners
fail to remain present on two consecutive dates without any
reasonable explanation the privilege granted shall be deemed
to be cancelled.
(Akhilesh Chandra, J.)
AAhmad