IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31575 of 2010
CHIRANJEEVI KUMAR @ BAMBAM SINGH, SON OF SRI RAMASHISH RAI @ BAM BAM
BABA, RESIDENT OF VILLAGE JITWARIYA, POLICE STATION KALYANPUR, DISTRICT
SAMASTIPUR.
.....Petitioner.
Versus
THE STATE OF BIHAR .....Opposite Party.
For the Petitioner : Mr. Ajay Kumar Thakur (Adv.)
For the State : APP.
-----------
02/ 26.08.2010 Heard learned Counsel for the
petitioner and learned Counsel for the State.
For misusing the privilege of bail on
04.07.2000 the petitioner is in custody since
16.01.2006.
Considering the facts and circumstances
of the case, the above named petitioner is
directed to 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 the learned Additional
Sessions Judge, Fast Track Court III/court
concerned, Samastipur in connection with
Sessions Trial No. 340 of 2000 arising out of
Samastipur Town P.S. Case No. 151 of 1998 on
the condition that one of his bailors shall
be a Government or Semi-Government employee.
(Shyam kishore Sharma, J.)
kksinha/-