High Court Patna High Court - Orders

Awdhesh Kewat vs The State Of Bihar on 2 February, 2011

Patna High Court – Orders
Awdhesh Kewat vs The State Of Bihar on 2 February, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.158 of 2011
                          AWDHESH KEWAT, son of Jagdish Kewat
                                           Versus
                                   THE STATE OF BIHAR
                                          -----------

2 02.02.2011 Heard learned counsel for the petitioner as well as

learned P.P. for the State.

Petitioner seeks his bail in connection with Sessions

Trial No.451 of 2004 / Sessions Trial No.293 of 2010 arising out

of Hulasganj (Ghosi) P.S. Case no.293 of 2003 registered

under Section 302/34 of the I.P.C.

It is a case of misuse of privilege of bail. It appears

that bail bond of petitioner was cancelled on 11.03.2005, and

subsequently, he was remanded in this case on 11.9.2010 and

since then he is languishing in jail custody.

Considering the aforesaid fact as well as period of

detention of the petitioner in jail custody, petitioner, namely,

Awdhesh Kewat is directed to 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 learned A.D.J., (F.T.C.

II), Jehanabad in connection with above stated Sessions Trial

No.451 of 2004 / 293 of 2010.

( Hemant Kumar Srivastava,J.)
PN