IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25780 of 2011
Hit Lal Das @ Hitla Das son of Prithvi Chand Das,
Resident of village-Chauhatta, P.S.-Kishanpur,
District-Supaul.
Versus
The State Of Bihar
-----------
2. 3.8.2011. The present case is of misuse of privilege bail. It is
stated that the case is of the year 1999. The petitioner was granted
bail on 7.10.2002. He regularly attended the court for about five
years but unfortunately due to lack of ‘Pairvi’ his bail bonds got
cancelled on 23.8.2007. He is in custody since 11.4.2011. Learned
counsel for the petitioner submits that the petitioner is a daily wage
earner and to earn his livelihood he had gone to Punjab.
Taking into consideration the aforesaid facts, the
petitioner, namely, Hit Lal Das @ Hitla Das is directed to be
released on bail on furnishing bail bonds of Rs.5,000/- with two
sureties of the like amount each to the satisfaction of Additional
Sessions Judge, FTC-III, Supaul in connection with S.T. No.42 of
2000 arising out of Kishanpur P.S. Case No.115 of 1999 with the
condition that one of the bailors would be his father and in case the
petitioner fails to appear before the trial court for three consecutive
dates, his bail bonds would be liable to be cancelled.
Md.S. ( Ashwani Kumar Singh, J.)