High Court Patna High Court - Orders

Jokhan Sharma vs State Of Bihar on 17 June, 2010

Patna High Court – Orders
Jokhan Sharma vs State Of Bihar on 17 June, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.20793 of 2010
              JOKHAN SHARMA, S/o Late Gurak Sharma.
                              Versus
                       THE STATE OF BIHAR
                             -----------

02. 17.06.2010 Heard learned counsel for the petitioner and

the State.

The petitioner seeks bail in a case instituted

for the offences under Sections 461 and 379 of the

Indian Penal Code.

Considering that for misuse of privilege of

bail for a period of seven years the petitioner has

remained in custody since 06.03.2010, let the

petitioner, above named be released on bail on

furnishing bail bond of Rs. 5,000/- (Five Thousand)

with two sureties of the like amount each to the

satisfaction of Additional Sessions Judge, F.T.C.-II,

Supaul in connection with S.Tr. No. 31 of 2003

arising out of Raghopur P.S. Case No. 107 of 1996

subject to the following conditions:- (i) That one of the

bailors will be a close relative of the petitioner who

will give an affidavit giving genealogy as to how he is

related with the petitioner. The bailor will also

undertake to inform the Court if there is any change

in the address of the petitioner. (ii) That the petitioner
2

will be well represented on each date and if he fails to

do so on two consecutive dates, his bail will be liable

to be cancelled.

The trial court is directed to conclude the

trial positively within a period of nine months in view

of the nature of offence and the case is of the year

1996.

(Anjana Prakash, J.)
Vikash/-