IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33949 of 2010
SANTOSH KUMAR PANDEY, S/o Ram Saran.
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.34001 of 2010
1. BABAN PANDEY @ MAHENDRA PANDEY.
2. Deepak Pandey.
Both are sons of Shri Ram Saran.
Versus
THE STATE OF BIHAR
-----------
02. 07.10.2010 Heard learned counsel for the petitioners,
informant and the State.
The petitioners seek bail in a case instituted for
the offences under Sections 364 read with 120B of the
Indian Penal Code.
Considering that even the eye-witnesses did not
name the petitioners and the entire case is based only on
suspicion on account of a probable motive, let the
petitioners, above named be released on bail on furnishing
bail bonds of Rs. 5,000/- (Five Thousand) each with two
sureties of the like amount each or any other surety as
fixed by the Court to the satisfaction of Additional Chief
Judicial Magistrate, Danapur in connection with Danapur
P.S. Case No. 107 of 2009 subject to the following
conditions:- (i) That one of the bailors shall be local since
the petitioners belong to U.P. and the other bailor shall be
the father/mother/wife of the petitioners. The bailor will
also undertake to inform the Court if there is any change
2
in the address of the petitioners. (ii) That the affidavit
shall clearly state that the petitioners are not an accused
in any other case and if they are they shall not be released
on bail. (iii) That the bailor shall also state on affidavit
that he will inform the court concerned if the petitioners
are implicated in any other case of similar nature after
their release in the present case and thereafter the court
below will be at liberty to initiate the proceeding for
cancellation of bail on the ground of misuse. (iv) That the
petitioners will give an undertaking that they will receive
the police papers on the given date and be present on date
fixed for charge and if they fail to do so on two given dates
and delays the trial in any manner, their bail will be liable
to be cancelled for reasons of misuse. (v) That the
petitioners will be well represented on each date and if
they fail to do so on two consecutive dates, their bail will
be liable to be cancelled.
(Anjana Prakash, J.)
Vikash/-