IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.26338 of 2011
1. Vinod Mistri, son of Ganauri Mistri
2. Gauri Devi, wife of Binod Mistri
Both resident of village - Pawai, P.S. - Maskaur, District -
Nawada.
------ Petitioners.
Versus
The State of Bihar ----Opposite Party
******
02. 30.08.2011 Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The petitioners, apprehending their arrest in
connection with Sirdala (Maskaur) P.S. Case No.
94/2010, pending in the court of Chief Judicial
Magistrate, Nawada, are named accused in this case.
Submission is that under similarly situated
circumstances some of the co-accused have already
been granted privilege by Benches of this Court vide
order dated 08.04.2011 and 01.04.2011 passed in Cr.
Misc. No. 43324/2010 and Cr. Misc. No. 6920/2011
respectively.
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
Rs. 10,000/- (ten thousand only) each with two sureties
of the like amount each to the satisfaction of Chief
Judicial Magistrate, Nawada, in connection with
Sirdala (Maskaur) P.S. Case No. 94/2010, 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.)