IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28372 of 2010
1. RAMESH KUMAR MANDAL S/O SUKKAR MANDAL
2. SURESH MAHALDAR S/O GANGA MAHALDAR
BOTH R/O VILLAGE MANIYA KOTHI,
P.S. PRANPUR, DISTRICT-KATIHAR.
--PETITIONERS
Versus
THE STATE OF BIHAR --OPP.PARTY
2 12.10.2010
Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
Petitioners are named accused in this case
wherein other three co-accused appears granted the privilege
by order dated 16.09.2009 passed in Cr.Misc. no. 16417 of
2009 by a Bench of this Court.
In view of the above, the petitioners, in the
event of arrest or surrender within four weeks from today, are
directed to be enlarged on bail on each of them furnishing
bonds of Rs.10,000/- (Rupees ten thousand) with two sureties
of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Katihar in Pranpur P.S. Case no.144 of
2008 subject to the 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
2
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.
(Akhilesh Chandra, J.)
AAhmad