High Court Patna High Court - Orders

Bijendra Pandey & Ors. vs The State Of Bihar on 13 September, 2011

Patna High Court – Orders
Bijendra Pandey & Ors. vs The State Of Bihar on 13 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.20123 of 2011
                   1.    Bijendra Pandey, S/o - Rameshwar Pandey
                   2.    Arbind Pandey, S/o -Rameshwar Pandey
                   3.    Rinku Pandey @ Rinku Devi, W/o - Bijendra Pandey
                       All are resident of village - Pipara, P.O. - Sahajeetpur, P.S.
                       - Baniapur, District - Saran at Chapra.
                                                                ------------- Petitiners.
                                                 Versus
                   The State of Bihar                             ---Opposite Party
                                                 *****

04. 13.09.2011 Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

All the three petitioners, apprehending their

arrest in connection with Enquiry No. 185/10, U.Tr. No.

164/10, arising out of Baniapur P.S. Case No. 102/09, for

the offences under Sections 302/201/34 of the Indian

Penal Code, pending in the court of Sri Nitish Kumar,

Judicial Magistrate, 1st Class, Saran at Chapra, are named

accused in this protest complaint with allegation of

causing murder of husband of the complainant.

Submission is that initially at the instance of complainant

Baniapur P.S. Case No. 102/09 was instituted against the

petitioners but, police after investigation, finding death

of the deceased due to heart failure in spite of providing

due treatment, submitted final form which was accepted

and case proceeded and the protest complaint wherein
after some inquiry cognizance has been taken.

Considering the facts and circumstances of

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

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

be enlarged on bail on furnishing bail bond of sum of

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

of the like amount each to the satisfaction of Sri Nitish

Kumar, Judicial Magistrate, 1st Class, Saran at Chapra,

in connection with Enquiry No. 185/10, U.Tr. No.

164/10, arising out of Baniapur P.S. Case No. 102/09,

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

of Criminal Procedure, and additional condition to

attend the court regularly at least for three 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.)