IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.26975 of 2011
Rajendra Pandey
Versus
The State Of Bihar
-----------
2/ 18.08.2011 Supplementary affidavit on behalf of the petitioner is
being filed. Let it be kept with the record.
Heard learned counsel for the petitioner and the State.
Learned counsel for the petitioner is permitted to
implead the complainant/ informant as opposite party no.2 in this
application.
The petitioner seeks bail in a case instituted for the
offence under sections 420, 506, 120-B of the Indian Penal Code.
In view of the nature of dispute between the parties, let
the petitioner, above named, be released on provisional bail for four
months to be calculated from the date of his release 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 below to
the satisfaction of the Chief Judicial Magistrate, Patna, in
connection with Gandhi Maidan P.S. Case No.526 of 2010, subject
to the condition (i) That one of the bailors 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 bailors will undertake to
furnish information to the court about any change in the address of
the petitioner.
Issue notice to the newly added opposite party no.2.
Requisites under registered cover with A.D. as also
2
under ordinary process must be filed within ten days, failing which,
this application, as against him, shall stand rejected without further
reference to the Bench.
Rule is made returnable within three months.
JA/- (Anjana Prakash,J.)