High Court Patna High Court - Orders

Tuntun Sah & Anr. vs The State Of Bihar on 15 July, 2011

Patna High Court – Orders
Tuntun Sah & Anr. vs The State Of Bihar on 15 July, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA

                                     Cr.Misc. No.19696 of 2011

                    1. Tuntun Sah S/O BINO SAH,
                    2. CHANDRAKALA DEVI WIFE OF TUNTUN SAH,
                         ALL R/O VILLAGE- SUBHANIPUR, P.S.
                         VIDYAPATI NAGAR, DISTRICT-SAMASTIPUR.
                                                --PETITIONERS


                                         Versus

                        The State Of Bihar               --OPP.PARTY

                         For the Petitioners         : Mr Manish Kumar

                         For the State               : Mr. Damodar Pd.
                                                           Tiwary, APP


3   15.07.2011

Heard learned counsel for the petitioners and learned

Additional Public Prosecutor for the State.

Petitioners are not named in this case. However, as

appears from the order of the learned Sessions Judge their

name appears only in the supervision note of Dy

Superintendent of Police.

Considering the facts and circumstances, the

petitioners, in the event of arrest or surrender within four

weeks of communication of the order, are directed to be

enlarged on bail on furnishing bonds of Rs.10,000/- (Rupees

ten thousand) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Samastipur, in

Vidyapati Nagar P.S. Case no.19 of 2010, subject to the
2

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.

AAhmad                          ( Akhilesh Chandra, J.)