High Court Patna High Court - Orders

Sanjay Kumar Sah @ Sanjay Kumar vs State Of Bihar on 9 March, 2011

Patna High Court – Orders
Sanjay Kumar Sah @ Sanjay Kumar vs State Of Bihar on 9 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.36291 of 2010
                       SANJAY KUMAR SAH @ SANJAY KUMAR
                                       Versus
                                 STATE OF BIHAR
                                      -----------

03. 09.03.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

Perused the status report received from the trial

court. Petitioner is solitary named accused and apprehended

with some articles said to have been stolen from the shop of the

informant. The trial of this case has already commenced.

Considering the facts and circumstances of the case

and period of detention, let the petitioner, namely, Sanjay

Kumar Sah @ Sanjay Kumar, is directed to be released on bail

on furnishing bail bond of sum of Rs. 10,000/- (ten thousand

only) with two sureties of the like amount each to the

satisfaction of Additional Chief Judicial Magistrate, Dalsingsarai,

Samastipur, in connection with Ujiarpur P.S. Case No. 129 of

2009. Subject to condition to attend the court regularly at least

for two years or till disposal of the case, whichever is earlier,

and in the event of failure on three consecutive dates, the

privilege granted shall be deemed to be cancelled.

(Akhilesh Chandra, J.)
Rajeev/