IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20922 of 2011
Satyadeo Pandey
Versus
The State Of Bihar
-----------
02/- 19/07/2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is one of the named accused in this complaint
case relating to some transactions and question of entitlement and
ownership etc.
Considering the facts and circumstances of the case, in
the event of his arrest/surrender before the court below within four
weeks, let the petitioner, namely, Satyadeo Pandey, be enlarged on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand only) with
two sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Buxar, in connection with Complaint Case No.
165 (C) of 2008, 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 on each and every date at
least for two years or till disposal of the case, whichever is earlier, in
case of failure on two consecutive dates, without giving any
reasonable explanation, the liberty granted shall be deemed to be
cancelled.
Praveen/- ( Akhilesh Chandra, J.)