IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.23012 of 2011
1. Sujita Devi @ Sujata, wife of Baijnath Harijan @
Baidyanath Harijan.
2. Baidyanath Harijan @ Baijnath Harijan @ Baijnath
Das (Harijan) son of Late Kutay Harijan.
Both residents of village - Danda Bazar, P.S. - Sabour
(Goradih), District - Bhagalpur.
3. Babu Lal Harijan, son of Chaturi Harijan
4. Mahesh Paswan, son of Sukhdeon Paswan.
Both resident of village - Sarth, P.S. - Sabour
(Goradih), District - Bhagalpur.
--------- Petitioners.
Versus
The State Of Bihar ------Opposite Party
-----------
02. 01.08.2011 Heard learned counsel for the petitioners
and learned Additional Public Prosecutor for the State.
The petitioners apprehending their arrest in
connection with Sabour (Goradih) P.S. Case No.
51/2010 for the offences under Sections
419/420/467/468/471/34 of the Indian Penal Code,
pending in the court of Chief Judicial Magistrate,
Bhagalpur.
All the four petitioners are named accused
in this case specifically petitioner no. 1 carries
allegation of withdrawing a sum of Rs. 10,000/- (ten
thousand) in the named of one deceased Sudha Devi,
with the help of others including petitioner nos. 2 and
4. Other co-accused being Mukhiya and Panchayat
Sachiv have already been granted privilege on deposit
of Rs. 10,000/- (ten thousand) by a Bench of this
2
court vide order dated 11.10.2010 passed in Cr. Misc.
No. 32951/2010.
Considering the facts and circumstances,
subject to deposit of sum of Rs. 10,000/- (ten
thousand) with the court below only subject to
decision of the case, and in the their event of arrest
or surrender within a period of four weeks, let the
above-named petitioners 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, Bhagalpur, in connection with Sabour
(Goradih) P.S. Case No. 51/2010, subject to
condition under section 438(2) of the Code of
Criminal Procedure, and additional condition with
respect to petitioner nos. 1 and 2 to attend the court
regularly at least for two 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.
Rajeev/ ( Akhilesh Chandra, J.)