High Court Patna High Court - Orders

Om Prakash Pandey vs State Of Bihar on 27 August, 2010

Patna High Court – Orders
Om Prakash Pandey vs State Of Bihar on 27 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.25930 of 2010

OM PRAKASH PANDEY, Son of Sri Awadhesh Pandey, Resident of Village Khamiyan, P.S.
Inarwa, District West Champaran.
                                                                    ........Petitioner

                                       Versus

THE STATE OF BIHAR
                                                                 .......Opposite Party
                                      -----------

02. 27.08.2010 Heard learned counsel for the petitioner and

Additional Public Prosecutor for the State.

Petitioner is named accused in this case is

emerged only on the statement of the person apprehended

with huge quantity of wine carrying in a jeep. There is

nothing more appearing against him either from the report

or from the order of learned Sessions Judge.

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, Om Prakash Pandey, 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, West

Champaran, Bettiah in connection with Excise Case No. 4
2

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 at least for two years or till

disposal of the case whichever is earlier, in case of failure

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

cancelled.

Praveen                                          (Akhilesh Chandra,J.)