IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20641 of 2011
1.Pankaj Mandal, S/O LAXMAN MANDAL.
2.RAVINDRA MANDAL, S/O LAXMAN MANDAL
3.DIGAMBER MANDAL, S/O LAXMAN MANDAL
4.SUKANI DEVI, WIFE OF LAXMAN MANDAL
ALL R/O KUSHAHA, P.S. BHAWANIPUR,
DISTRICT-PURNIA.
--PETITIONERS
Versus
The State Of Bihar -- OPP.PARTY
2 18.07.2011
Supplemenmtary affidavit has been filed.
Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
Petitioners are named accused in this case relating to
a piece of land transferred to another and also allegation of
giving fatal blow to the deceased, father of the informant, is
attributed only against non-petitioner Laxman Mandal. Post
mortem report do not indicate any such injury.
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, Purnia, in
2
Bhawanipur P.S. Case no. 26 of 2011, 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
each and every date for 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.)