High Court Patna High Court - Orders

Sumant Kumar vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Sumant Kumar vs The State Of Bihar on 20 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.14817 of 2010
                  1. SUMANT KUMAR S/O LATE CHANARIK RAI R/O
                  VILL.-ALAHANPURA,P.S.-BIHTA,DIST.-PATNA.
                                           Versus
                        1. THE STATE OF BIHAR
                                         -----------

4 20/04/2011 Heard learned counsel for the petitioner and

learned A.P.P. for the State.

Petitioner is in custody since 28.06.2008 when

he became an accused in Maner P.S. Case No. 96/2008.

Since the trial of the case has not proceeded in the last

three years, taking into consideration the period the

petitioner spent in jail as well as coupled with an

affidavit which has been filed by his brother Ujjain Rai,

who undertakes the responsibility of the petitioner for his

good conduct and participation of the petitioner in trial,

let petitioner Sumant Kumar be enlarged on bail on

furnishing bail bond of Rs.20,000/- (Twenty thousand)

with two sureties of the like amount each to the

satisfaction of the Additional Chief Judicial Magistrate,

Danapur in Maner P.S. Case No. 96 of 2008 . One surety

must be furnished by the said brother Ujjain Rai and

other by an elected representative. It is made clear that

the petitioner will co-operate in the trial by appearing on
-2-

each and every date either through himself or through his

lawyer and shall not indulge in any criminal activity in

future and if any material emerges in this regard, then the

petitioner may loose the privilege of bail granted to him.

AMIN/                   (Ajay Kumar Tripathi, J.)