IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6231 of 2011
DHARMATMA PANDEY
Versus
THE STATE OF BIHAR
-----------
2. 26.04.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in a case registered under Section
302/34 of the Indian Penal Code.
The case was instituted in 1998 and
in 1999 final form was submitted as the case
true but no clue which gets reflected from
Annexure-2. The final form was accepted in
2000 by the learned court below. After eight
years of the same, in 2008 an application
was filed by the police for permission to
reinvestigate the matter. The matter is
still under investigation. The order was
for reinvestigation was made in 2008. The
order of reinvestigation created
apprehension in the mind of the petitioner.
Though it is submitted that reinvestigation
is not permissible but this Court is not
inclined to deal with the said issue at
present.
Since after several years of
2
submission of the final form reinvestigation
has been permitted and a statement has been
made in paragraph no.20 of the petition that
the petitioner has no criminal antecedent,
let the petitioner, above named, be released
on bail in the event of arrest or surrender
before the learned court below within a
period of twelve weeks from today in
connection with Siwan Town P.S. Case No. 102
of 1998 on furnishing bail bond of
Rs.10,000/-(Ten Thousand) with two sureties
of the like amount each to the satisfaction
of the learned C.J.M. Siwan, subject to the
conditions as laid down under Section 438(2)
of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)