High Court Patna High Court - Orders

Shiva Nand Yadav @ Shivnand Yadav vs The State Of Bihar on 7 April, 2011

Patna High Court – Orders
Shiva Nand Yadav @ Shivnand Yadav vs The State Of Bihar on 7 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.6680 of 2011
                          SHIVA NAND YADAV @ SHIVNAND YADAV
                                                 Versus
                                      THE STATE OF BIHAR
                                               -----------

03 07.04.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

It appears that Forbesganj P.S. Case No.31 of 1982 was

registered on 04.02.1982 and petitioner was granted bail.

Furthermore, it appears that the case of the petitioner was

committed to the court of Sessions sometime in the year 1994 as

the case of this petitioner bears Sessions Trial No. 575 of 1994.

Furthermore, it appears that he was declared absconder sometime

in the year 1998 and subsequently, he was arrested on 08.10.2010

and since then he is languishing in jail custody.

Taking into consideration the above stated facts and

circumstances, let the petitioner 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 Assistant Sessions

Judge, Araria in connection with Sessions Trial No. 575 of 1994

arising out of Forbesganj P.S. Case No. 31 of 1982.

It is made clear that if the petitioner fails to attend the

trial court on three consecutive dates, the learned trial court shall

be at liberty to cancel the bail bonds of the petitioner.

     Shahzad                             (Hemant Kumar Srivastava, J )