IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20067 of 2011
1.Maheshwari Mandal, Son of Bhuvneshwar Mandal.
2.Mukesh Kumar Mandal, Son of Maheshwari Mandal.
Both are resident of village Karuveli, P.S. Kumarkhand, District Madhepura.
---------- Petitioners
Versus
The State Of Bihar
-------- Opposite Party
-----------
03/- 03/08/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
Supplementary affidavit has been filed on behalf of the
petitioners.
The two petitioners are named accused in this case but
only on disclosure of co-apprehended accused Pintu Yadav.
Submission is that, they have no criminal antecedents except one
bearing Kumarkhand P.S. Case No. 157 of 2010, subsequently
instituted at the instance of their agnates and under similarly situated
circumstance, co-accused Dinesh Mandal has already been granted the
privilege by a Bench of this Court vide order dated 29.06.2011 passed
in Cr. Misc. No. 17763 of 2011.
Considering the facts and circumstances of the case, in
the event of their arrest/surrender before the court below within four
weeks, let the above named petitioners 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 satisfaction of Chief Judicial
Magistrate, Madhepura, in connection with Kumarkhand P.S. Case
No. 147 of 2010, subject to condition laid down under Section 438(2)
of the Criminal Procedure Code with additional condition to remain
2
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.
Praveen/- ( Akhilesh Chandra, J.)