IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19295 of 2011
Dr. Krishna Kumar Pandey
Versus
The State Of Bihar
-----------
3 15-07-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
The contention of learned counsel for the petitioner is
that at the relevant time, the petitioner was working as Veterinary
doctor and as a matter of fact, in the year, 1997, he resigned
from his service and joined at Uttar Pradesh and he was not
aware about the institution of the present case. It is further
contended by him that the petitioner is not named in the first
information report and the only allegation levelled against him is
that he was a member of Purchasing Committee and moreover,
co-accused, namely,/ Suresh Sah and Shyama Kant Sah have
already been granted privilege of bail by this court.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, let the
petitioner, namely, Dr. Krishna Kumar Pandey be released on
bail on furnishing bail bonds of Rs 10,000/- (ten thousand) with
two sureties of the like amount each in connection with
Chauradano P.S. Case No. 04 of 1996 to the satisfaction of Sub
Divisional Judicial Magistrate, Motihari, East Champaran.
AKV/- ( Hemant Kumar Srivastava,J.)