High Court Patna High Court - Orders

Chandan Kumar Mandal & Ors. vs The State Of Bihar on 26 September, 2011

Patna High Court – Orders
Chandan Kumar Mandal & Ors. vs The State Of Bihar on 26 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.29797 of 2011

                     1.Chandan Kumar Mandal, Son of Badri Mandal.
                     2.Gonai Mahaldar, Son of Late Roopam Mahaldar.
                     3.Fekan Rai, Son of Sukhru Rai.
                     4.Karu Thakur, Son of Deepan Thakur,
                     5.Tufani Thakur, Son of Dewan Thakur.
                     6.Sunil Rai, Son of Late Ladku Rai.
                     All resident of Village Hasaili, P.S. Falka, District Katihar.
                                                                              -------Petitioners
                                                   Versus
                     The State Of Bihar
                                                                         -----Opposite Party
                                               ----------------

02/- 26.09.2011 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

Sections 147, 148, 323, 307, 406, 420, 379 and 504 of the Indian

Penal Code, are named accused in this case out of seven named.

Submission is that the main grievance appears with

specific allegation against non-petitioner Binod Mandal at whose

instance counter version by way of Falka P.S. Case No. 120 of

2011 has also been filed. Further, submission is that there are

general and omnibus allegations against the petitioners.

Considering the facts and circumstances of the case, 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) each with

two sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Katihar, in connection with Falka P.S. Case

No. 119 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 on each and

every date at least for three years or 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.)
Praveen/-