IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12613 of 2010
SANDEEP KUMAR son of Sahjanand Singh, resident of village- Katarmala, P. S.
Neemachandpura, District- Begusarai.... Petitioner.
Versus
STATE OF BIHAR
-----------
2. 05.08.2010 Heard counsel for the petitioner and counsel
for the State.
The prayer of the petitioner for bail was earlier
rejected by order dated 1.12.2009 in Cr. Misc. No. 41140
of 2009 with an observation that he could renew his prayer
for bail after completing further six months of his judicial
custody.
Counsel for the petitioner would submit that
the petitioner has completed the period of six months of
custody from the date of earlier order of rejection of his
bail dated 1.12.2009 inasmuch as the petitioner is in
custody since 7.10.2009. Counsel for the petitioner also
submits that the petitioner has got no criminal antecedent
as has been asserted in paragraph 13 of the bail
application.
Considering the aforementioned aspects, this
Court would direct the petitioner, namely, Sandeep
Kumar to be released on bail on his furnishing bail bond of
2
Rs.10,000/- (Ten thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial
Magistrate, Begusarai in connection with Barauni P. S.
Case No. 322 of 2009, subject to the following
conditions;
(i) the two bail bonds will be furnished one by
government servant and the other by a close family
relative.
(ii) the petitioner will remain present in course
of trial on each and every date and his absence even for a
single day would automatically entail the consequences of
cancellation of his bail.
(iii) the petitioner in case now made accused
in any other criminal case, that would itself lead to
cancellation of his bail.
Subject to the aforementioned conditions, the
prayer for bail of the petitioner is allowed.
kanchan (Mihir Kumar Jha, J.)