High Court Patna High Court - Orders

Harendra Pandey vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Harendra Pandey vs The State Of Bihar on 24 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CR.MISC. NO.32317 OF 2011
                   HARENDRA PANDEY, THE DIRECTOR OF M/S
                   PATLIPUTRA CONSULTANT PVT. LTD, GAGAN
                   APARTMENT, B-BLOCK 307, EXHIBITION ROAD,
                   PATNA, P.S GANDHI MAIDAN, DISTT. PATNA.
                                           .....................PETITIONER.

                                     VERSUS
                   THE STATE OF BIHAR.
                                     ...........................OPPOSITE PARTY.
                             -----------

02/ 24.10.2011 Heard counsel for the parties.

Having regard to the fact that co-

accused Mritunjay Kumar had been granted

anticipatory bail by an order of this Court

dated 02.09.2011, passed in Criminal

Miscellaneous No. 26688 of 2011 and that

the case of the petitioner stands on the

same footing, this Court would direct the

petitioner namely Harendra Pandey to

surrender within a period of four weeks

from today and if he does so, he would be

released on anticipatory bail on furnishing

bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each

to the satisfaction of Chief Judicial

Magistrate, Patna in connection with Gandhi

Maidan P.S Case No. 526 of 2010 G.R No.

5909 of 2010 subject to the conditions laid

down under Section- 438 (2) Cr. P.C and

also subject to the following three
2

conditions:-

                   (i)    The     two       bail   bonds    will    be

         furnished,       one    by    the    Government     servant

and the other by a close family relative.

(ii) The petitioner will remain

present in course of trial on each and

every day and his absence even for a single

day would automatically entail the

consequences of cancellation of his bail.

(iii) The petitioner, in case, is

now made accused in any other criminal

case,that would itself lead to cancellation

of his bail.

Ranjan                                  (Mihir Kumar Jha, J.)