High Court Patna High Court - Orders

Sashi Nath Pandey @ Sashi Kant … vs State Of Bihar on 16 June, 2010

Patna High Court – Orders
Sashi Nath Pandey @ Sashi Kant … vs State Of Bihar on 16 June, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.19770 of 2010
              SASHI NATH PANDEY @ SASHI KANT PANDEY
                               Versus
                          STATE OF BIHAR
                            -----------

2. 16.6.2010. Heard learned counsel appearing on behalf

of the petitioner and the State.

Petitioner is in custody in connection

with Kadamkuan P.S.Case No.110 of 2010 for the

offence punishable under Sections 399/402, 414 of

the Indian penal Code, section 25 (1-b) A, 26 and

35 of the Arms Act.

Learned counsel for the petitioner, with

reference to the statement of allegation as set

out in the first information report, submits that

no case under either of the sections is made out

against the petitioner. He submits that the

recovery of the motor-cycle was not made from the

possession of the petitioner rather the motorcycle

was recovered from the possession of one Pintu

Paswan and this petitioner was standing near the

motorcycle. He submits that the admitted position

is that this petitioner was arrested from outside

the hotel and that the allegation of planning for

committing dacoity is not true. He further submits

that the petitioner has clean antecedent and has

never been involved in any criminal case and in
2

support whereof he has filed a supplementary

affidavit. It is further submitted that the father

of the petitioner was admitted in the Hospital of

Dr. Akhileshwar Prasad for treatment near Nala

Road when he was arrested.

Having regard to the submissions

aforesaid, let petitioner Shashi Nath Pandey alias

Shashi Kant Pandey be released on bail on

furnishing bail bond of Rs.10,000/- (ten thousand)

with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate,

Patna in connection with Kadamkuan P.S.Case

No.110 of 2010, subject to the following

conditions, (a) that one of the family members of

the petitioner would stand as bailors for the

petitioner and who would also indicate his/her

relationship with the petitioner, (b) that the

petitioner would file an affidavit before the

court below regarding his clean antecedent and

which shall be verified and if the same is found

false, learned court below would be at liberty to

initiate proceedings for cancellation of his bail

bond and for taking him into custody, (c) that if

the petitioner is found to be involved in any

other case of same nature, the bailor would be
3

under duty to inform the said event to the court

concerned entitling the court below to initiate

proceedings for cancellation of his bail bond and

for taking him into custody, (d) that the

petitioner would be attending the court below on

each and every date fixed in the case and failure

on his part to attend the proceedings on two

consecutive dates fixed without reasonable

explanation to the satisfaction of the court

below, would confer liberty on the court concerned

to initiate proceedings for cancellation of his

bail bonds and for taking him into custody.

ahk                           (Jyoti Saran, J.)