High Court Patna High Court - Orders

Gajo Mandal vs The State Of Bihar on 30 September, 2010

Patna High Court – Orders
Gajo Mandal vs The State Of Bihar on 30 September, 2010


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21106 of 2010
GAJO MANDAL, Son of Bisan Mandal, R/O village Simra, P.S. Tika Patti, District Purnea.

……..Petitioner
Versus
THE STATE OF BIHAR
…….Opposite Party

03/- 30-09-2010 Heard learned counsel for the petitioner and Additional

Public Prosecutor for the State, who is armed with carbon copy of the

case diary.

Petitioner is one of the named accused in this case

carries allegation of inflicting simple injury upon the prosecution side.

Co-accused had already been granted the privilege by this Court in Cr.

Misc. No. 19945 of 2010.

Considering the facts and circumstances of the case, in

the event of his arrest/surrender before the court below within four

weeks of receipt of the copy of this order, petitioner, namely, Gajo

Mandal, is directed to be released 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, Katihar in

connection with Kursella P.S. Case No. 18 of 2010, 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 till disposal of the case, in case of

failure on two consecutive dates, the liberty shall be deemed to be

cancelled.

Praveen                                                           (Akhilesh Chandra.,J.)