High Court Patna High Court - Orders

Dr. Krishna Kumar Pandey vs The State Of Bihar on 15 July, 2011

Patna High Court – Orders
Dr. Krishna Kumar Pandey vs The State Of Bihar on 15 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.19295 of 2011
                                  Dr. Krishna Kumar Pandey
                                               Versus
                                       The State Of Bihar
                                             -----------

3 15-07-2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

The contention of learned counsel for the petitioner is

that at the relevant time, the petitioner was working as Veterinary

doctor and as a matter of fact, in the year, 1997, he resigned

from his service and joined at Uttar Pradesh and he was not

aware about the institution of the present case. It is further

contended by him that the petitioner is not named in the first

information report and the only allegation levelled against him is

that he was a member of Purchasing Committee and moreover,

co-accused, namely,/ Suresh Sah and Shyama Kant Sah have

already been granted privilege of bail by this court.

Taking into consideration the aforesaid facts and

circumstances as well as submission of the parties, let the

petitioner, namely, Dr. Krishna Kumar Pandey be released on

bail on furnishing bail bonds of Rs 10,000/- (ten thousand) with

two sureties of the like amount each in connection with

Chauradano P.S. Case No. 04 of 1996 to the satisfaction of Sub

Divisional Judicial Magistrate, Motihari, East Champaran.

AKV/-                                              ( Hemant Kumar Srivastava,J.)