High Court Patna High Court - Orders

Pankaj Kumar Pandey & Ors. vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Pankaj Kumar Pandey & Ors. vs The State Of Bihar on 29 July, 2011
            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.)