High Court Patna High Court - Orders

Chandeshwari Sharma vs State Of Bihar on 4 November, 2010

Patna High Court – Orders
Chandeshwari Sharma vs State Of Bihar on 4 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.28290 of 2010
                              CHANDESHWARI SHARMA
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2 04.11.2010. Heard learned counsel for the parties.

Petitioner has been made accused in a case lodged for

offence under section 302,120B/34 of the I.P.C.

It is submitted that there is no eye witness to the

occurrence and co accused Sailendra Kumar has already been

allowed bail and petitioner is in custody since 2.1.2010.

In view of the facts and circumstances of the case, let

the petitioner as above be released on bail on furnishing bail bond of

Rs.5000/- (five thousand) with two sureties of the like amount each

to the satisfaction of the Additional Sessions Judge I, Madhepura in

Chousa Puraini Police Station Case No. 03 of 2003, Sessions Trial

No. 87A of 2009.

One of the bailors would be his family member while

another would be a public servant.

Petitioner would not be absent physically for more than

two consecutive dates at a stretch till all non official witnesses are

examined in trial, failing which his bail bond would be cancelled

and he would be taken into custody.

    Shashi.                               ( Samarendra Pratap Singh, J.)