IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7204 of 2011
ATBARI MANJHI
Versus
THE STATE OF BIHAR
-------
2 07.04.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
It would appear from perusal of the record that the case was
instituted in the year 1991 and subsequently, bail bonds of the
petitioner were cancelled on 3.8.2001 i.e. after ten years of the
institution of the case. Furthermore, I find that the petitioner was
arrested on 8.6.2009 and since then he is languishing in jail custody.
Taking into consideration the aforesaid facts and
circumstances as well as submissions of the parties, let the petitioner,
Atbari Manjhi be released on bail on furnishing bail bonds of Rs
10,000/- (ten thousand) with two sureties of the like amount each to
the satisfaction of the Addl. Sessions Judge FTC No. II, Nawada in
Sessions Trial no. 181 of 1992/ 50 of 2010 arising out of Hisua P.S.
Case no. 53 of 1991.
It is made clear that petitioner shall attend the trial court
regularly on each and every date in person for a period of six months
and if he fails to do so without having any valid reason, the learned
trial court shall be at liberty to cancel the bail bonds of the petitioner.
Shahid (Hemant Kumar Srivastava,J.)