IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27965 of 2011
Md. Monajeer Hassan @ Guddu
Versus
The State Of Bihar
----------------------------------
2 09-09-2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
Earlier prayer for bail of the petitioner was
rejected by this court vide order dated 15.04.2011 passed
in Cr. Misc. No. 4094 of 2011 with liberty to the petitioner to
renew his prayer for bail after four months, if his trial is not
concluded within the above-said period.
The contention of learned counsel for the
petitioner is that the petitioner is in jail custody since
21.06.2010 and uptill now, only one prosecution witness
has been examined and the trial of the petitioner is still
pending and furthermore, there is no possibility of
conclusion of trial of the petitioner in near future.
Considering the aforesaid facts and
circumstances as well as submissions of the parties, the
petitioner, namely, Md. Monajeer Hassan @ Guddu is
directed to be released on bail on furnishing bail bond of
Rs 10,000/- (ten thousand) each with two sureties of the
like amount each in connection with Gandhi Maidan P.S.
Case No. 278 of 2010 to the satisfaction of Chief Judicial
Magistrate, Patna.
AKV/- ( Hemant Kumar Srivastava,J.)