IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25930 of 2010
OM PRAKASH PANDEY, Son of Sri Awadhesh Pandey, Resident of Village Khamiyan, P.S.
Inarwa, District West Champaran.
........Petitioner
Versus
THE STATE OF BIHAR
.......Opposite Party
-----------
02. 27.08.2010 Heard learned counsel for the petitioner and
Additional Public Prosecutor for the State.
Petitioner is named accused in this case is
emerged only on the statement of the person apprehended
with huge quantity of wine carrying in a jeep. There is
nothing more appearing against him either from the report
or from the order of learned Sessions Judge.
Considering the facts and circumstances of the
case, in the event of his arrest/surrender before the court
below within four weeks of receipt of the copy of this order,
petitioner, namely, Om Prakash Pandey, is directed to be
released 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, West
Champaran, Bettiah in connection with Excise Case No. 4
2
of 2010, 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, the liberty shall be deemed to be
cancelled.
Praveen (Akhilesh Chandra,J.)