IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20032 of 2011
1. Pankaj Kumar Pandey, son of Baliram Pandey
2. Nitishwar Pandey, son of Baliram Pandey
3. Arun Pandey, son of Siyaram Pandey
All resident of village - Amnaur, P.S. - Aurai, Distt. -
Muzaffarpur.
4. Kameshwar Mandal, son of Late Bharat Mandal.
All resident of village - Maharauli, P.S. - Aurai, Distt. -
Muzaffarpur.
------- Petitioners.
Versus
The State Of Bihar ----Opposite Party
*****
03. 29.07.2011 Heard learned counsel for the petitioners
and learned Additional Public Prosecutor for the State.
The petitioners apprehending their arrest in
connection with Complaint Case No. 3497/2010 for
the offences under Sections 323/341/379/
420/504/34 of the Indian Penal Code and under
section 3(1)(x) of S.C./S.T. (P.O.A.) Act, pending in the
court of Chief Judicial Magistrate, Muzaffarpur.
The petitioners are named accused in this
case with general allegation of assault, teasing and
abusing. The case squarely covered under the decision
of Apex Court in a case Jorgia Pentiah Vs. State of
A.P. reported in 2009(1) BCCR 153(SC).
Considering the facts and circumstances of
the case, in the event of their arrest or surrender
within a period of four weeks, let the above-named
petitioners be enlarged on bail on furnishing bail bond
2
of sum of Rs. 10,000/- (ten thousand only) each with
two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Muzaffarpur,
in connection with Complaint Case No. 3497/2010,
subject to condition under section 438(2) of the Code
of Criminal Procedure, and additional condition to
attend the court regularly at least for two years or till
disposal of the case, whichever is earlier and in the
event of failure on two consecutive dates, without any
reasonable explanation, the privilege granted shall be
deemed to be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)