High Court Patna High Court - Orders

Prahlad Mandal vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Prahlad Mandal vs The State Of Bihar on 22 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.1214 of 2011
                                   PRAHLAD MANDAL
                                           Versus
                                 THE STATE OF BIHAR

2   22.02.2011

Heard learned counsel for the petitioner as well as learned

P.P. for the state.

The petitioner seeks his bail in connection with Sultanganj

P.S. Case No. 102 of 1999 corresponding to Sessions Trial No. 216A

of 2003 registered under sections 302,201 and 120B/34 of the Indian

Penal Code.

It appears from perusal of the impugned order that earlier

petitioner was facing trial and he was on bail but when the case was

fixed for recording the statement under section 313 of the Cr. P.C, he

jumped bail sometime in the year 2006. Subsequently, case record of

the petitioner was separated from the original record and non-bailable

warrant of arrest was issued against him and at the strength of the

aforesaid warrant, petitioner was arrested and he was remanded in the

case on 16.8.2010 and since then he is languishing in jail custody.

In the aforesaid circumstances, the petitioner, Prahlad

Mandal is directed to be released on bail on furnishing bail bond of Rs

10,000/- (ten thousand) with two sureties of the like amount to the

satisfaction of Additional Sessions Judge, FTC No. 5 Bhagalpur in

Sessions Trial No. 216A of 2003 arising out of Sultanganj P.S. Case

no. 102/1999 subject to the condition that one of the sureties must be

close relative of the petitioner.

        Shahid                                   (Hemant Kumar Srivastava,J.)