High Court Patna High Court - Orders

Prakash Pandey @ Prakash Kumar … vs The State Of Bihar on 23 September, 2011

Patna High Court – Orders
Prakash Pandey @ Prakash Kumar … vs The State Of Bihar on 23 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.15755 of 2011

                    Prakash Pandey @ Prakash Kumar Pandey, S/o Sri Kaushal
                    Kishore Pandey, resident of Village Pachrukhiya, P.S. Koilwar,
                    District Bhojpur.
                                                                          -------Petitioner
                                                  Versus
                    The State Of Bihar
                                                                    -----Opposite Party
                                              ----------------

03/- 23.09.2011 Heard learned counsel for the petitioner, learned

counsel for the informant and learned Additional Public

Prosecutor for the State, who is armed with carbon copy of the

case diary up to paragraph nos. 75 dated 30.03.2011.

The petitioner apprehending his arrest in connection

with a case registered for the offence punishable under Section

420, 406, 323, 504/34 of the Indian Penal Code, is one of the two

named accused in this case with allegation of issuing a receipt of

receiving substantial amount but by co-accused, who as submitted,

has already been granted the privilege by a Bench of this Court

vide order dated 19.05.2011 passed in Cr. Misc. No. 15647 of

2011. That apart, submission is that from the very paragraph of

the First Information Report itself, it is evident that whatever

money was paid, was paid to co-accused Surendra Sharma, not to

this petitioner and subsequent document said to have been

executed by the father of the petitioner regarding a sum of Rs. 5.20

lacs (five lacs twenty thousand only) is as evident related with

another transaction.

Considering the facts and circumstances of the case, in

the event of his arrest/surrender before the court below within four
weeks, let the above named petitioner be enlarged 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, Bhojpur, Ara, in connection with Koilwar P.S.

Case No. 34 of 2011, 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 till disposal of

the case and in case of failure on two consecutive dates, without

giving any reasonable explanation, the liberty granted shall be

deemed to be cancelled.

( Akhilesh Chandra, J.)
Praveen/-