IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10024 of 2011
RAJENDRA PRASAD
Versus
THE STATE OF BIHAR
-----------
03/ 18.04.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State assisted by the learned counsel for the
informant.
It would appear from perusal of the impugned order that
after commitment, the petitioner did not appear before the Sessions
court as a result of which his bail bonds was cancelled on 24.12.2009
and subsequently, he was arrested on the strength of warrant of arrest
issued against him and since 22.2.2011, he is languishing in jail
custody.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let petitioner,
Rajendra Prasad, 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 3rd Addl. Sessions Judge, East Champaran, Motihari in
Sessions Trial no.622/2009 arising out of Chhourodano P.S. Case no.
55/2006.
shahid (Hemant Kumar Srivastava,J)