High Court Patna High Court - Orders

Wakali Pandey vs The State Of Bihar on 16 March, 2011

Patna High Court – Orders
Wakali Pandey vs The State Of Bihar on 16 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.45040 of 2010
                  WAKALI PANDEY, SON OF LATE RADHA KISHUNA PADNEY
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2. 16.03.2011 Heard learned counsel for the petitioner, learned

counsel for the Informant and the State.

The petitioner seeks bail in a case instituted for the

offence under Sections 147, 148, 149, 447, 341, 323, 324, 307,

302 and 506 of the Indian Penal Code.

It has been submitted that the petitioner is merely

said to be a member of the mob whereas the specific overt act

is alleged against Ved Prakash and Ashok Pandey.

Considering the same, let the petitioner above

named, who is in custody since be released on bail on

furnishing bail bond of Rs. 5,000/- (Five thousand) with two

sureties of the like amount each or any other surety to be fixed

by the court concerned to the satisfaction of Chief Judicial

Magistrate, East Champaran, Motihari, in Turkauliaya P.S.

Case No. 320 of 2010 subject to the following conditions: (i)That

one of the bailors will be a close relative of the petitioner who

will give an affidavit giving genealogy as to how he is related

with the petitioner. The bailor will undertake to furnish

information to the court about any change in address of the

petitioner. (ii)That the affidavit shall clearly state that the

petitioner is not an accused in any other case and if he is, he

shall not be released on bail. (iii)That the bailor shall also state
2

on affidavit that he will inform the court concerned if the

petitioner is implicated in any other case of similar nature after

his 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 petitioner will give an

undertaking that he will receive the police papers on the given

date and be present on date fixed for charge and if he fails to

do so on two given dates and delays the trial in any manner, his

bail will be liable to be cancelled for reasons of misuse. (v) That

the petitioner will be well represented on each date and if he

fails to do so on two consecutive dates, his bail will be liable to

be cancelled.

( Anjana Prakash, J.)
S.Ali