IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.32317 OF 2011
HARENDRA PANDEY, THE DIRECTOR OF M/S
PATLIPUTRA CONSULTANT PVT. LTD, GAGAN
APARTMENT, B-BLOCK 307, EXHIBITION ROAD,
PATNA, P.S GANDHI MAIDAN, DISTT. PATNA.
.....................PETITIONER.
VERSUS
THE STATE OF BIHAR.
...........................OPPOSITE PARTY.
-----------
02/ 24.10.2011 Heard counsel for the parties.
Having regard to the fact that co-
accused Mritunjay Kumar had been granted
anticipatory bail by an order of this Court
dated 02.09.2011, passed in Criminal
Miscellaneous No. 26688 of 2011 and that
the case of the petitioner stands on the
same footing, this Court would direct the
petitioner namely Harendra Pandey to
surrender within a period of four weeks
from today and if he does so, he would be
released on anticipatory bail on furnishing
bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each
to the satisfaction of Chief Judicial
Magistrate, Patna in connection with Gandhi
Maidan P.S Case No. 526 of 2010 G.R No.
5909 of 2010 subject to the conditions laid
down under Section- 438 (2) Cr. P.C and
also subject to the following three
2
conditions:-
(i) The two bail bonds will be
furnished, one by the Government servant
and the other by a close family relative.
(ii) The petitioner will remain
present in course of trial on each and
every day and his absence even for a single
day would automatically entail the
consequences of cancellation of his bail.
(iii) The petitioner, in case, is
now made accused in any other criminal
case,that would itself lead to cancellation
of his bail.
Ranjan (Mihir Kumar Jha, J.)