High Court Patna High Court - Orders

Moin Mian vs The State Of Bihar on 10 March, 2011

Patna High Court – Orders
Moin Mian vs The State Of Bihar on 10 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.2618 of 2011
                                    MOIN MIAN
                                         Versus
                              THE STATE OF BIHAR
                                       -----------

2 10.3.2011 Heard the learned counsel for the petitioner as well

as learned Additional Public Prosecutor for State.

It would appear from the record that the petitioner

was made accused in Jamui P.S.Case No.104/95 registered

under sections 461,379 and 411 of I.P.C.It would further

appear that the petitioner jumped bail on 28.6.2001 and

subsequently remanded on 24.10.2001.

Although petitioner committed misuse of privilege

of bail for the period of 9 years but considering the nature of

offence as well as this aspect of the matter that since the year

1995 till 2002, the petitioner attended the court below, let

the petitioner be released on bail on furnishing bail bonds of

Rs.10,000/- with two sureties of the like amount each to the

satisfaction of Md.Salim, Judicial Magistrate, Ist Class,

Jamui, in Jamui P.S. Case No.104/95 subject to the condition

that petitioner shall attend the court in person on each and

every day for the period of six months and, if he fails to do so

on two consecutive dates without any valid reason, the trial
2

court shall be at liberty to cancel the bail bonds of the

petitioner.

Anilkr.sinha (Hemant Kumar Srivastava,J.)