IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28446 of 2011
Raj Narayan Pandey son of Late Sagar Pandey
Versus
The State Of Bihar
-----------
2. 2.9.2011 Heard learned Counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for the
offence under Sections 323 and 363/34 of the Indian Penal
Code.
Considering that final report was submitted in the
matter stating therein that the victim has become traceless
since he was mentally unwell and it was not a case of
kidnapping, let the petitioner above named, be released on
bail on furnishing bail bond of Rs. 5,000/-(Five thousand) with
two sureties of the like amount each or any other surety to be
fixed by the court concerned to the satisfaction of learned
Chief Judicial Magistrate, Saran at Chapra in connection with
Bhagwan Bajar P.S. Case No.28 of 2009, subject to the
conditions (i) That one of the bailor will be a close relative of
the petitioner who will give an affidavit giving genealogy as to
how he is related with the petitioner. The bailor will undertake
to furnish information to the Court about any change in
address of the petitioner. (ii) That the bailor shall also state
on affidavit that he will inform the court concerned if the
petitioner is implicated in any other case of similar nature
after his release in the present case and thereafter the court
-2-
below will be at liberty to initiate the proceeding for
cancellation of bail on ground of misuse, (iii) That the
petitioner will give an undertaking that he will receive the
police papers on the given date and be present on date fixed
for charge and if he fails to do so on two given dates and
delays the trial in any manner, his bail will be liable to be
cancelled for reasons of misuse, (iv) That the petitioner will
be well represented on each date if he fails to do so on two
consecutive dates, his bail will be liable to be cancelled.
Narendra/ ( Anjana Prakash, J. )