High Court Patna High Court - Orders

Vikash Mandal vs State Of Bihar on 26 November, 2010

Patna High Court – Orders
Vikash Mandal vs State Of Bihar on 26 November, 2010


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29473 of 2010

VIKASH MANDAL, Son of Jateshwar Mandal, Resident of Village Etwa, P.S. Dharhara, District
Munger.

……..Petitioner

Versus

THE STATE OF BIHAR
………Opposite Party

03/- 26-11-2010 Heard learned counsel for the petitioner and Additional

Public Prosecutor for the State.

Petitioner is named accused in this case carries allegation

of committing assault and also causing injuries by indiscriminate

firing. However, the informant by filing protest petitioner has

taken U turn.

Considering the facts and circumstances of the case on

the event of the informant appearing as a witness stating the factum

mentioned in the protest application with his free will and consent

without any coercion and also stood as one of the bailors, in the

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

weeks of receipt of the copy of this order, petitioner, namely,

Vikash Mandal, is directed to be released 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,

Munger in connection with Dharhara P.S. Case No. 110 of 2009,

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 till disposal of the case,
-2-

in case of failure on two consecutive dates, the liberty shall be

deemed to be cancelled.

Praveen                                          (Akhilesh Chandra, J.)