IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21658 of 2010
BECHU BARI
Versus
THE STATE OF BIHAR
-----------
2. 08.09.2010 Heard the learned Counsel for the petitioner and the
learned counsel for the State.
Renewing the prayer for bail the period of custody
since 8.12.2008 is emphasized.
Counsel for the State points out identification of the
petitioner in the T.I. Parade and that the petitioner has antecedent
of four more cases of a similar nature.
Considering the period of custody and the
antecedent also this Court considers it proper to direct that let the
petitioner, above named, be enlarged on bail on furnishing bail
bonds of Rs. 40,000/- (Forty thousand) with two sureties of the
like amount each to the satisfaction of CJM Kaimur at Bhabua in
Ramgarh P.S. Case No. 32 of 2008.
Both the sureties must be the father and wife of the
petitioner respectively.
The photograph and proof of residence of the
sureties shall be appended to the bail bonds which shall be
verified through the local police before final acceptance.
The petitioner is required to be properly represented
on each date in the trial including his physical appearance on
specified dates that the Court below directs so that the trial may
be expedited.
If the petitioner defaults for either of the reasons the
court below shall be at liberty to deal with him appropriately
notwithstanding the present order so that the trial be facilitated.
If the petitioner will be involved in any criminal case
during trial it shall be a clear case of misuse of the privilege of
bail.
Snkumar/- (Navin Sinha,J.)