High Court Patna High Court - Orders

Raj Narayan Pandey vs The State Of Bihar on 2 September, 2011

Patna High Court – Orders
Raj Narayan Pandey vs The State Of Bihar on 2 September, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.28446 of 2011
                            Raj Narayan Pandey son of Late Sagar Pandey
                                                 Versus
                                         The State Of Bihar
                                               -----------

2. 2.9.2011 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence under Sections 323 and 363/34 of the Indian Penal

Code.

Considering that final report was submitted in the

matter stating therein that the victim has become traceless

since he was mentally unwell and it was not a case of

kidnapping, let the petitioner above named, be released on

bail on furnishing bail bond of Rs. 5,000/-(Five thousand) with

two sureties of the like amount each or any other surety to be

fixed by the court concerned to the satisfaction of learned

Chief Judicial Magistrate, Saran at Chapra in connection with

Bhagwan Bajar P.S. Case No.28 of 2009, subject to the

conditions (i) That one of the bailor will be a close relative of

the petitioner who will give an affidavit giving genealogy as to

how he is related with the petitioner. The bailor will undertake

to furnish information to the Court about any change in

address of the petitioner. (ii) That the bailor shall also state

on affidavit that he will inform the court concerned if the

petitioner is implicated in any other case of similar nature

after his release in the present case and thereafter the court
-2-

below will be at liberty to initiate the proceeding for

cancellation of bail on ground of misuse, (iii) That the

petitioner will give an undertaking that he will receive the

police papers on the given date and be present on date fixed

for charge and if he fails to do so on two given dates and

delays the trial in any manner, his bail will be liable to be

cancelled for reasons of misuse, (iv) That the petitioner will

be well represented on each date if he fails to do so on two

consecutive dates, his bail will be liable to be cancelled.

Narendra/                       ( Anjana Prakash, J. )