High Court Patna High Court - Orders

Ramesh Kumar Mandal &Amp; Anr vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Ramesh Kumar Mandal &Amp; Anr vs State Of Bihar on 12 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                             Cr.Misc. No.28372 of 2010

                   1. RAMESH KUMAR MANDAL S/O SUKKAR MANDAL
                   2. SURESH MAHALDAR S/O GANGA MAHALDAR
                             BOTH R/O VILLAGE MANIYA KOTHI,
                             P.S. PRANPUR, DISTRICT-KATIHAR.
                                          --PETITIONERS

                                            Versus

                   THE STATE OF BIHAR             --OPP.PARTY


2   12.10.2010

Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

Petitioners are named accused in this case

wherein other three co-accused appears granted the privilege

by order dated 16.09.2009 passed in Cr.Misc. no. 16417 of

2009 by a Bench of this Court.

In view of the above, the petitioners, in the

event of arrest or surrender within four weeks from today, are

directed to be enlarged on bail on each of them furnishing

bonds of Rs.10,000/- (Rupees ten thousand) with two sureties

of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Katihar in Pranpur P.S. Case no.144 of

2008 subject to the conditions laid down in Section 438(2) of

the Code of Criminal Procedure with additional condition that

the petitioners shall remain present before the court below on
2

each and every date till disposal of the case. If the petitioners

fail to remain present on two consecutive dates without any

reasonable explanation the privilege granted shall be deemed

to be cancelled.

(Akhilesh Chandra, J.)

AAhmad