High Court Patna High Court - Orders

Mahendra Pandit vs State Of Bihar on 19 August, 2010

Patna High Court – Orders
Mahendra Pandit vs State Of Bihar on 19 August, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.30919 of 2010
                       MAHENDRA PANDIT .
                             Versus
                        STATE OF BIHAR .
                          -----------

2 19.08.2010 Heard learned counsel appearing on behalf

of the petitioners and learned counsel

appearing on behalf of the State.

The petitioner is in custody in connection

with Salkhua P.S. Case No. 218 of 2009 for

offences punishable under Sections 147, 148,

149, 341, 448, 323,504, 307 and 302 of the

Indian Penal Code.

Considering the submissions of learned

counsel for the petitioner that the fatal blow

on the deceased, son of the informant, was

caused by co-accused Upendra Pandit and that a

general and omnibus allegation of assault has

been attributed to this petitioner and that in

similar circumstances three co-accused persons

namely, Mohan Pandit, Surendra Pandit and

Ghanshyam Pandit have been granted bail by this

Court in Cr.Misc. Case No. 21657 of 2010 vide

order passed on 29.6.2010, let the petitioner,

namely, Mahendra Pandit be released on bail on

furnishing bail bond of Rs. 10,000/- with two

sureties of the like amount to the satisfaction
2

of the learned Chief Judicial Magistrate,

Saharsa in connection with Salkhua P.S. Case

No. 218 of 2009 subject to the condition that

the petitioner would be co-operating in the

trial of the case and would be attending the

trial of the case on each and every date fixed

in the case without any break and the failure

on the part of the petitioner to attend the

Court below on two consecutive dates fixed in

the case without any reasonable explanation,

the trial Court would be entitled to initiate

proceedings for cancellation of his bail bond

and for taking him into custody.

Bibhash                                    ( Jyoti Saran, J.)