IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20999 of 2010
SATI RAM SINGH
Versus
THE STATE OF BIHAR
-----------
2. 25.6.2010 Heard learned counsel for the petitioner and
the State.
Considering the nature of accusation under
Section 414 of the Penal Code, grant of bail earlier and
that the period for which he is alleged to have
absconded, let the petitioner above named be enlarged
on bail on furnishing bail bonds of Rs. 20,000/- (twenty
thousand) with two sureties of the like amount each to
the satisfaction of the Judicial Magistrate, Ist Class,
Arrah, Bhojpur in connection with Trial No. 923/2009
arising out of Bihiya P.S. Case No. 59 of 2000.
The photographs and proof of residence of
the bailors shall be appended to the bail bonds which
shall be verified through the local police before final
acceptance, till which date the petitioner is directed to
remain physically present in the Court.
If he absconds during trial, the Court below
shall be at liberty to proceed appropriately against the
sureties also, if the circumstances so warrant.
P. Kumar ( Navin Sinha, J.)