High Court Patna High Court - Orders

Raj Kishore Mandal vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Raj Kishore Mandal vs The State Of Bihar on 25 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.33858 of 2011

                       Raj Kishore Mandal, Son of Sita Ram Mandal, Resident of
                       Village Chhatwangoth, P.S. Keoti, District Darbhanga.
                                                                           -------Petitioner
                                                Versus
                       The State Of Bihar
                                                                     -----Opposite Party
                                             --------------

02/- 25/10/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehending his arrest in connection

with a case registered for the offence punishable under Section

394 of the Indian Penal Code.

In this case, instituted against unknown, petitioner’s

name emerged during investigation in extra judicial confession of

one of the apprehended suspect.

Submission is that except such confession, there is

absolutely nothing against the petitioner, who has clean

antecedent.

If it is so, 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, Madhubani, in

connection with Madhubani Town P.S. Case No. 292 of 2005,

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,
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/-