High Court Patna High Court - Orders

Rudal Ram vs State Of Bihar on 11 March, 2011

Patna High Court – Orders
Rudal Ram vs State Of Bihar on 11 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.38145 of 2010
                                   RUDAL RAM
                                       Versus
                                 STATE OF BIHAR
                                      -----------

03/- 11-03-2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State, who is armed with carbon

copy of the case diary.

Petitioner is one of the named accused in this nine years

old case, but carries neither any specific allegation nor any criminal

antecedent and he is languishing in custody for more than nine

months.

Considering the facts and circumstances of the case, let

the petitioner, namely, Rudal Ram, is directed to be released on bail

on furnishing bail bond of Rs. 10,000/- (ten thousand only) with two

sureties of the like amount each to the satisfaction of learned Chief

Judicial Magistrate, Bettiah, West Champaran in connection with

Matiariya P.S. Case No. 37 of 2002. One of the bailor must be his

blood relative/public representative. Subject to condition to attend the

court regularly at least for two years or till disposal of the case,

whichever is earlier, in case of failure on three consecutive dates, the

privilege granted shall be deemed to be cancelled.

Praveen                                                                (Akhilesh Chandra, J.)