High Court Patna High Court - Orders

Ram Bahadur Ram vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Ram Bahadur Ram vs The State Of Bihar on 27 April, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Cr.Misc. No.14535 of 2011
                          RAM BAHADUR RAM s/o Sobe Ram, resident of village-
                          Haiderpur, P.S. Pandaul, District- Madhubani.
                                             Versus
                                   THE STATE OF BIHAR .
                                           -----------

2 27.4.2011 Earlier bail application of the petitioner was rejected

by order dated 10.3.2011 in Cr. Misc. No. 5360 of 2011 with an

observation that he may renew his prayer for bail after charges

are framed. The petitioner has filed this application stating that

as most of the accused persons were in custody, charges have

now been framed on 15.4.2011 against the petitioner and others.

Learned counsel for the petitioner submits that the

facts would show that the petitioner is not a harden criminal .

Be that as it may, let 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 learned C.J.M., Madhubani in Pandaul P.S.Case

no. 137 of 2010, subject to the condition that on each and every

date, the petitioner would be physically present before the trial

Court and if he, on two successive dates, is absent without

proper explanation and permission, his bail would be cancelled

and would be taken into custody.

Singh                                        ( Navaniti Prasad Singh, J.)