IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23649 of 2011
Md. Shafique @ Shafique Mian @ Md. Rafique
Versus
The State Of Bihar
-----------
02/ 29.07.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Taking into consideration that earlier petitioner was on
bail but he misused the privilege of bail resulting cancellation of his
bail bonds some time in the year 2006 and subsequently, he could
be remanded before the court below on 5.9.2010 and since then he
is languishing in jail custody, let the petitioner, Md Shafique @
Shafique Mian @ Md Rafique, be released on bail on furnishing
bail bonds of Rs 10,000/- with two sureties of the like amount each
to the satisfaction of the Addl. Sessions Judge FTC No. II,
Madhubani in Sessions Trial no. 126/2011 arising out of Jainagar
P.S. Case no. 248/1997.
shahid (Hemant Kumar Srivastava,J)