High Court Patna High Court - Orders

Manoj Singh vs State Of Bihar on 10 November, 2010

Patna High Court – Orders
Manoj Singh vs State Of Bihar on 10 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.40463 of 2010
                            MANOJ SINGH
                                 Versus
                           STATE OF BIHAR
                                -----------

02. 10.11.2010 This is an application for bail in a case of misuse.

Initially the petitioner was granted bail in a case

registered under Section 414 of the I.P.C. and Sections

25(1-b)A, 26, 35 of the Arms Act.

Petitioner’s bail bond was cancelled on

25.07.2007.

Petitioner submits that intentionally the petitioner

did not make himself absent and now undertakes to appear

on each and every date.

Considering the aforesaid submissions, let the

petitioner namely Manoj Singh, be released on bail on

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

sureties of the like amount each to the satisfaction of

Judicial Magistrate, Ist Class, Begusarai in connection with

Barauni(Refinary) P.S. Case No. 293 of 2005.

Learned Court below will be at liberty to cancel

the bail bond of the petitioner if the petitioner fails to appear

on three consecutive dates.

( Dinesh Kumar Singh, J.)
Shageer