High Court Patna High Court - Orders

Birendra Pandey & Anr. vs The State Of Bihar on 20 October, 2011

Patna High Court – Orders
Birendra Pandey & Anr. vs The State Of Bihar on 20 October, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.33067 of 2011

                    1.Birendra Pandey, Son of Baban Pandey, resident of village Nagarpura,
                    P.S. Simari, District Buxar.
                    2.Mohan Singh Yadav, Son of Ram Nath Singh Yadav, resident of village
                    Chakani, P.S. Simari, District Buxar.
                                                                               -------Petitioners
                                                      Versus
                    The State Of Bihar
                                                                         -----Opposite Party
                                                     -----------

02/- 20/10/2011 Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

The petitioners apprehending their arrest in

connection with a case registered for the offence

punishable under Section 406 of the Indian Penal Code,

are named accused in this case being P.D.S. dealers with

allegation of keeping more than a sum of Rs. 4 lacs due

against some grains received.

Submission is that there were writ

applications bearing C.W.J.C. Nos. 13136/2011 &

711/2011 disposed of by composite orders dated

25.08.2011 & 06.07.2011 respectively and petitioners,

namely, Birendra Pandey and Mohan Singh Yadav being

one of the writ petitioners (C.W.J.C. Nos. 13348/2011 &

13136/2011 ) are ready to comply the orders passed by

this Court and deposit the money as directed.
Considering the facts and circumstances of the

case, in the event of deposit of the money as ordered by

this Court in the aforesaid writ applications, in the event

of their arrest/surrender before the court below within

four weeks, let the above named petitioners 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 Simari P.S. Case No. 142 of 2011,

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/-