High Court Patna High Court - Orders

Deepak Pandey vs The State Of Bihar Thru The Di on 12 August, 2011

Patna High Court – Orders
Deepak Pandey vs The State Of Bihar Thru The Di on 12 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.24034 of 2011
                         Deepak Pandey son of Satya Deo Pandey, resident of Village-
                         Sargadia, P.S.-Palpar, District-Betiah (West Champaran) presently
                         working as a Manager in the firm namely Perfect Acqua Pvt. Ltd. in
                         the industrial Area Hajipur.
                                                                               .........Petitioner
                                          Versus
                         The State Of Bihar through the Director General of Police.
                                                                            ....Opposite Party
                                         -----------

02 12.08.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehends his arrest, in connection with

Vaishali Sadar P. S. Case No. 47 of 2010 for the offences punishable

under Sections 323, 341, 342, 353, 379 and 34 of the Indian Penal Code,

pending in the court of Chief Judicial Magistrate, Hazipur, is not named

in this case personally but named as owner of a vehicle of which

number is given with allegation of chasing transport bus and after

assaulting the driver taking away the bus which was found deposited in

Industrial Police Station, Vaishali Town.

Submission is that on the same day much before at the

instance of petitioner stating real facts, Hazipur Nagar (town) P.S. case

No. 87 of 2010 has already been instituted.

Considering the facts and circumstances of the case, in the

event of his arrest/surrender before the court below within four weeks,

let the above named petitioner be enlarged 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 the Chief Judicial Magistrate,

Hajipur, Vaishali, in connection with Vaishali Sadar, P.S. Case No. 47
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 one

year of till disposal of the case, whichever is earlier, in case of failure on

two consecutive dates, without giving any reasonable explanation, the

liberty granted shall be deemed to be cancelled.

(Akhilesh Chandra, J.)
Safik