IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38753 of 2010
KAMAL RAI, SON OF GAMBHIRA RAI, RESIDENT OF MOHALLA-NAKATA DIARA,
POLICE STATION DIGHA, DISTRICT-PATNA.
.....Petitioner.
Versus
THE STATE OF BIHAR .....Opposite Party.
For the Petitioner : Mr. Umesh Prasad (Adv.)
For the State : APP.
-----------
02/ 03.11.2010 Heard learned Counsel for the petitioner
and learned Counsel for the State.
The petitioner is in custody since
21.07.2010 for misusing the privilege of bail.
Submission is that the petitioner has
surrendered on his own and his misuse is of
only one day.
Considering the facts and circumstances
of the case, let the above named petitioner 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
learned Additional Sessions Judge, Fast Track
Court III/court concerned, Patna in connection
with Sessions Trial No. 1105 of 2006 arising
out of Digha P.S. Case No. 170 of 2003 on the
condition that one of his bailors shall be a
Government or Semi-Government employee.
(Shyam kishore Sharma, J.)
kksinha/-