IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43333 of 2010
DAMODAR YADAV
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.43344 of 2010
RAJESH PRASAD
Versus
THE STATE OF BIHAR
-----------
02/ 14.01.2011 Both the above stated criminal miscellaneous cases arise out
of Aurangabad (Mufassil) P.S. Case no. 198/1998 registered under
section 395 of the IPC and accordingly, both the above stated petitions
are being disposed of by this common order.
Heard learned counsel for the petitioners as well as learned
P.P. for the State.
It appears from the impugned order that petitioners were
made accused in the above stated case and they were charge sheeted.
The charges against them were framed on 11.9.2001 but on 4.2.2002
petitioner in Cr. Misc.no.43333/2010 and on 19.8.2004 petitioner in
Cr. Misc. no. 43344/2010 respectively were made absent themselves
from the proceeding resulting cancellation of their bail bond.
Subsequently, they surrendered before the trial court.
Considering the aforesaid circumstances as well as
submissions of the parties, petitioners (Damodar Yadav and Rajesh
Prasad) are directed to be released on bail in connection with
Aurangabad (Mufassil) P.S. Case no. 198/1998 on furnishing bail
bond of Rs 10,000/- each with two sureties of the like amount each to
the satisfaction of the Addl. Sessions Judge FTC No.IV, Aurangabad
in Sessions Trial no.121/2010.
shahid (Hemant Kumar Srivastava,J)