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/-