IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30172 of 2011
1. Gulshan Pandey son of Vinod Pandey
2. Sintu Pandey son of Chotey Pandey
Versus
The State Of Bihar
-----------
2. 29.09.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State as well as
learned counsel for the informant who appeared suo motu.
The petitioners are named accused in this case
besides other 4 persons with allegation of assaulting the
prosecution side by iron rod on leg.
Submission is that police after investigation
submitted charge-sheet against four others for minor
offences and exonerated these two petitioners. However,
cognizance has been taken against all for the offences under
which the case was instituted. There is counter version also
and parties are litigating for long and series of cases are
against each other.
Considering the facts and circumstances, in the event
of their arrest/ surrender before the Court below within four
weeks, let the above named petitioner 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
2
satisfaction of Judicial Magistrate, 1st Class, Dalsingsarai,
Samastipur in connection with Angarghat P.S. Case No. 75
of 2010, subject to condition laid down under Section
438(2) of the Code of Criminal Procedure Code with
additional condition to remain physically present before the
Court below on each and every date at least for two years of
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.)
Saif/-