IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.17131 of 2011
Bhim Pandey, Son of Late Ram Nagad Pandey, resident of
Village Chakki, P.S. Brahampur, District Buxar.
-------Petitioner
Versus
The State Of Bihar
-----Opposite Party
------------
03/- 19/10/2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State, who
is armed with carbon copy of the case diary up to
paragraph – 69 dated 07.06.2010.
The petitioner apprehending his arrest in
connection with a case registered for the offence
punishable under Sections 304(B)/201/34 of the Indian
Penal Code and ¾ of Dowry Prohibition Act, is one of
the named accused in this case instituted on basis of
Complaint Case No. 1097C of 2008 being husband of
deceased daughter of the complainant-informant.
Submission is that under almost similarly
situated circumstance, co-accused Lalita Devi has
already been granted the privilege by a Bench of this
Court vide order dated 20.05.2011 passed in Cr. Misc.
No. 16441 of 2010.
In view of the above, 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 Chief Judicial Magistrate, Buxar, in
connection with Brahmpur P.S. Case No. 156 of 2008,
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 till
disposal of the case, 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.)
Praveen/-