IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24373 of 2011
1. Surendra Rai, son of Late Harihar Rai
2. Ram Nihal Rai, son of Late Gariba Rai.
Both residents of village - Diyaman, Police Station -
Krishna Brahm, District - Buxar.
------ Petitioners.
Versus
The State of Bihar ------ Opposite Party
---------
02. 18.08.2011 Heard learned counsel for the petitioners,
learned counsel for the informant and learned
Additional Public Prosecutor for the State.
The two petitioners, apprehending their
arrest in connection with Buxar Town P.S. Case No.
114/2008, pending in the court of Chief Judicial
Magistrate, Buxar, are named accused in this case
instituted on the basis of complaint case no. 395-C of
2008 carry allegation of executing sale deeds by
impersonation. One title suit no. 33 of 2007 has already
been earlier instituted and still pending between the
parties on the same subject matter.
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
be enlarged on bail on furnishing bail bond of sum of
2
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 Buxar
Town P.S. Case No. 114/2008, subject to condition
under section 438(2) of the Code of Criminal
Procedure, and additional condition 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.)