IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24650 of 2011
UMESH RAI, SON OF LATE BISHWANATH RAI, R/O VILL.
CHATEYA, P.S. SISWAN, DISTRICT SIWAN.
Versus
THE STATE OF BIHAR
----------------
06. 29.08.2011 Petitioner could not be released in the
instant case in spite of the orders of the High Court
dated 2.7.2007 and 8.3.2010 passed in Cr. Misc.
Nos.11713 of 2007, 36200 of 2009, Annexures-1,
1(1) as he was also found remanded in Siswan
(Chainpur) P.S. Case No.32 of 2006 for the offence
under Section 395 of the Penal Code, in which
petitioner has been released on bail on 30.03.2011.
In the light of the aforesaid order dated
30.03.2011, let the petitioner above named be
released on bail on furnishing bail bond of Rs.5,000/-
(Five thousand) with two sureties of the like amount
each to the satisfaction of A.D.J.-2, Chapra in
connection with S.Tr. No.737 of 2008 arising out of
Baniapur P.S. case No.149/2005 but petitioner must
appear in the trial court on every date fixed.
( V. N. Sinha, J.)
Rajesh/