IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33331 of 2011
1. Vijay Kumar, Son of Rajendra Prasad Jaiswal.
2. Pallavi, Wife of Vijay Kumar.
Both are resident of Mohalla Laliyahi, Katihar, P.S. Katihar Sahayak,
District Katihar.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
--------------
02/- 21/10/2011 Heard Mr. Raghvendra Kumar Singh learned
counsel for the petitioners, Mr. Rahmatullah learned
counsel for the informant and Mrs. Asha Devi learned
Additional Public Prosecutor for the State.
The two petitioners apprehending their arrest
in connection with a case registered for the offence
punishable under Sections 448, 380, 385, 504, 506/34 of
the Indian Penal Code, are named accused in this case,
instituted respectively by father-in-law and father of the
petitioners.
Submission is that there were some
commercial agreement between the parties and the entire
disputes centers around the same. Even, the informant
has filed one Title Suit No. 72 of 2010 agaisnt his own
son i.e. full brother of petitioner no. 2 and brother-in-law
of petitioner no. 1.
Taking into consideration all such aspects of
the case, 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, Katihar, in connection with Katihar
Town P.S. Case No. 335 of 2011, subject to condition
laid down under Section 438(2) of the Criminal
Procedure Code 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/-