IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.26033 of 2010
RAGHUNATH SHARMA, Son of Awadh Sharma
Versus
THE STATE OF BIHAR
-----------
3/ 11.08.2010 Heard learned counsel for the petitioner and the State.
Petitioner is an accused in a case of misuse under Section
409 of the Indian Penal Code.
The petitioner was earlier granted bail by Chief Judicial
Magistrate on 30.07.1991, in Ahiyapur P.S. case no. 71 of 1991,
corresponding to Tr. No. 2010 of 2009. It appears that petitioner
surrendered in the court on 26.02.2009. The petitioner remained
absconding for more than 17 years and odd.
Learned counsel for the petitioner submits that petitioner
will appear in the court on each and every date fixed.
Having regard to the facts and circumstances of the case,
petitioner, named above, is directed to be released on bail on
furnishing bail bond of Rs. 20,000/- (Twenty thousand) with two
sureties of the like amount each to the satisfaction of Shri Pankaj
Mishra, Judicial Magistrate, 1st Class, Muzaffarpur / his successor in
connection with Ahiyapur P.S. case no. 71 of 1991 / Tr. No. 2019 of
2009, with the condition that one of the bailors would be a Class-III
Government employee and the other would be his immediate family
member, who will give an undertaking that they would ensure his
presence on the date fixed in the proceeding. It is further directed that
the petitioner will attend the court on each date, till four witnesses
-2-
are examined, thereafter he will not physically absent for two
consecutive dates at stretch, till the remaining witnesses are
examined.
(Samarendra Pratap Singh, J.)
Uday/