High Court Patna High Court - Orders

Arbind Pandey @ Ravi Pandey vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Arbind Pandey @ Ravi Pandey vs The State Of Bihar on 29 July, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr. Misc. No.23297 of 2011
              Arbind Pandey @ Ravi Pandey son of Late Jagdish Pandey
                                      Versus
                                The State Of Bihar
                                     -----------

2/ 29.07.2011 Heard learned counsel for the petitioner and the State.

The petitioner seeks bail in a case instituted for the

offence under sections 409, 420, 109, 120-B, 504/34 of the Indian

Penal Code.

Considering that the petitioner is in custody since

10.08.2007 and the entire case is based on ocular allegation and the

petitioner has fair antecedents as also charge sheet has been

submitted, 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

below to the satisfaction of the Sub-Divisional Judicial Magistrate,

Bikramganj, Rohtas, in connection with Natwar P.S. Case No.39 of

2009, subject to the conditions (i) That one of the bailors will be a

close relative of the petitioner, who will give an affidavit giving

genealogy as to how he is related with the petitioner and another

bailor shall be Dharmendra Kumar Pandey, cousin brother of the

petitioner. The bailors will undertake to furnish information to the

court about any change in the address of the petitioner, (ii) That the

affidavit shall clearly state that the petitioner is not an accused in

any other case and, if he is, he shall not be released on bail, (iii)

That the bailors shall also state on affidavit that they will inform the

court concerned if the petitioner is implicated in any other case of
2

similar nature after his release in the present case and thereafter the

court below will be at liberty to initiate the proceeding for

cancellation of bail on the ground of misuse, (iv) 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, and (v) That the

petitioner will be well represented on each date and if he fails to do

so on two consecutive dates, his bail will be liable to be cancelled.

JA/-                                           (Anjana Prakash,J.)