High Court Patna High Court - Orders

Ganesh Chaudhary vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Ganesh Chaudhary vs State Of Bihar on 6 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.37315 of 2010
                               GANESH CHAUDHARY
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 06.10.2010 Heard learned counsels for the petitioner and State.

The petitioner is languishing in custody since 14.03.2008

in a case registered under section 395 of the Indian Penal Code.

It is submitted that the petitioner’s name subsequently

sprang up but no recovery has been made nor the petitioner has been

put on T.I.P. till date. The statement has been made in paragraph no.

9 of the petition that petitioner is involved in five other cases but in

all those cases the petitioner has been acquitted and at present the

petitioner is not involved in any case except the present one.

Considering the aforesaid submissions, let the petitioner

above named be released on bail on verification made by the learned

court below about the criminal antecedent of the petitioner, on

furnishing bail bond of Rs. 10,000/- (ten thousand) with two sureties

of the like amount each to the satisfaction of the learned A.D.J.

(F.T.C. IV), Bhagalpur in connection with Bath P.S. case no.24/98

& S.T. No. 425/05.

The learned court below will be at liberty to cancel the

bail of the petitioner, if the petitioner fails to appear on three

consecutive dates during trial or he gets involved in similar nature of

offence.

        U.K.                             ( Dinesh Kumar Singh,J)