High Court Patna High Court - Orders

Satyadeo Pandey vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Satyadeo Pandey vs The State Of Bihar on 19 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.20922 of 2011
                                  Satyadeo Pandey
                                       Versus
                                 The State Of Bihar
                                      -----------

02/- 19/07/2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

Petitioner is one of the named accused in this complaint

case relating to some transactions and question of entitlement and

ownership etc.

Considering the facts and circumstances of the case, in

the event of his arrest/surrender before the court below within four

weeks, let the petitioner, namely, Satyadeo Pandey, be enlarged on

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

two sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Buxar, in connection with Complaint Case No.

165 (C) of 2008, subject to condition laid down under Section 438 (2)

of the Criminal Procedure Code with additional condition to remain

physically present before the court below on each and every date at

least for two years or till disposal of the case, whichever is earlier, in

case of failure on two consecutive dates, without giving any

reasonable explanation, the liberty granted shall be deemed to be

cancelled.

       Praveen/-                                 ( Akhilesh Chandra, J.)