IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26267 of 2010
DIPAK ROY @ BIPAT ROY @ BIHAR SARKAR, son of
Chandar Rai, resident of village Bagha Khal,
Yadav Tola, P.S. Gayghat, District Muzaffarpur
Versus
THE STATE OF BIHAR
-----------
3. 19.8.2010 Heard counsel for the petitioner
and the counsel for the State.
Considering the fact that the
prayer for bail of the petitioner was
earlier rejected by an order dated 8.10.2009
in Cr.Misc.No. 17099/2009 by giving him
liberty to renew his prayer for bail after
completing 1½ years of his judicial custody
and the fact that the petitioner by virtue
of remaining in jail custody since 22.8.2008
has completed the aforementioned period of
judicial custody, this Court would direct
the abovenamed petitioner to be released on
bail on his furnishing bail bond of Rs.
10,000/- (Rs. Ten thousand) with two
sureties of the like amount each to the
satisfaction of Sri S.Kumar, Judicial
Magistrate, 1st Class, Muzaffarpur in
Ahiyapur P.S.Case No. 286/2008, subject to
the following conditions:-
(i) The two bail bonds will be
furnished, one by the Government servant and
2
the other by a close family relative.
(ii) The petitioner will remain
present in course of trial on each and every
day and his absence even for a single day
would automatically entail the consequences
of cancellation of his bail.
(iii) The petitioner in case is now
made accused in any other criminal case,
that would itself lead to cancellation of
his bail.
Subject to the aforementioned
conditions, the prayer for bail of the
petitioner is allowed.
(Mihir Kumar Jha,J.)
Surendra/