IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34244 of 2011
======================================================
Raghubar Bind, S/o Sadhu Bind, R/o Village-Babura, P.S.-BArhara,
District-Bhojpur
.... .... Petitioner
Versus
The State of Bihar .... .... Opposite Party/s
======================================================
Appearance :
For the Petitioner/s : Mr.
For the Opposite Party/s : Mr. Binod Bihari Singh, A.P.P.
======================================================
CORAM: HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE DINESH KUMAR SINGH)
2 13-10-2011 Petitioner has filed the present application for bail in a case of
misuse.
Initially, the case was registered under Sections 302 & 120B
of the Indian Penal Code.
It appears from the record that the petitioner was granted bail
on merits. Subsequently his bail bond was cancelled on 27.04.2004 while the
petitioner was arrested on 31.01.2011. It is submitted that charges have not
yet been framed in the matter.
Considering the period of detention in custody, let the
petitioner above named be released on bail on furnishing bail bond of Rs.
10,000/- with two sureties of the like amount each to the satisfaction of the 1st
Additional District & Sessions Judge, Ara (Bhojpur) in connection with S.T.
No. 176 of 2011 arising out of Barhara P.S. Case No. 166 of 1996.
Learned trial court will be at liberty to cancel the bail of the
petitioner, if the petitioner defaults two consecutive dates during trial.
Sujit/- (Dinesh Kumar Singh, J)