IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17728 of 2010
Ibrahim Miya, son of late Hanif Miya, Resident of Village
Kodadih, Police Station Chandramandih, District Jamui.
--------- Petitioner
Versus
The State of Bihar ---- Opp. Party
-----------
2 09.08.2010 Heard learned counsel for the
petitioner and counsel for the State.
Earlier the prayer for bail of the
petitioner was rejected by an order dated
3.11.2009 in Cr. Misc. No. 36065 of 2009 with
an observation that the petitioner may renew
his prayer for bail after completing six more
months of his judicial custody.
The petitioner is in custody since
3.8.2009 and has also completed six months of
judicial custody from the aforesaid order
dated 3.11.2009.
That being so, this Court would
direct for release of the petitioner, namely,
Ibrahim Miya on bail on furnishing bail bond
of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate,
Jamui in connection with Chandramandih P.S.
Case No. 39 of 2009, subject to the following
conditions:-
2
(i) The two bail bonds will be
furnished, one by the Government
servant and the other by a close
family relative.
(ii) The petitioner will remain present
in course of trial on each and every
day and his absence even for a
single day would automatically
entail the consequences of
cancellation of his bail.
(iii) The petitioner in case is now made
accused in any other criminal case,
that would itself lead to
cancellation of his bail.
Subject to the aforementioned
conditions, the prayer for bail of the
petitioner is allowed.
Rsh (Mihir Kumar Jha, J.)