High Court Patna High Court - Orders

Jageshwar Pandit vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Jageshwar Pandit vs The State Of Bihar on 19 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.20876 of 2011
                           Jageshwar Pandit
                                Versus
                          The State Of Bihar
                               -----------

02. 19.07.2011 Heard learned counsel for the petitioner and

learned Additional Public Prosecutor for the State.

The petitioner apprehends his arrest in

connection with Complaint Case No. 918/2008 for the

offences under Sections 465, 323, 380 and 504 of the

Indian Penal Code, pending in the court of learned

Smt. Niharika Judicial Magistrate, 1st Class, Gaya.

Petitioner is named accused in this

Complaint Case with allegation of transfer of land

beyond his share touching the share of the

complainant.

Considering the facts and circumstances of

the case, in the event of his arrest or surrender within

a period of four weeks, let the above-named petitioner

be enlarged on bail on furnishing bail bond of sum of

Rs. 10,000/- (ten thousand only) with two sureties of

the like amount each to the satisfaction of Smt.

Niharika, Judicial Magistrate, 1st Class, Gaya, in

connection with Complaint Case No. 918/2008,

subject to condition under section 438(2) of the Code

of Criminal Procedure, and additional condition to
2

attend the court regularly at least for two years or till

disposal of the case, whichever is earlier and in the

event of failure on two consecutive dates, without any

reasonable explanation, the privilege granted shall be

deemed to be cancelled.

Rajeev/                         ( Akhilesh Chandra, J.)