High Court Patna High Court - Orders

Harendra Kumar vs State Of Bihar on 19 August, 2010

Patna High Court – Orders
Harendra Kumar vs State Of Bihar on 19 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.26126 of 2010
          HARENDRA KUMAR, son of Gobardhan Prasad, resident
          of village Lala Bhadaara, P.S. Dulhin Bazar,
          District Patna
                                  Versus
                              STATE OF BIHAR
                               -----------

2. 19.8.2010 Heard counsel for the petitioner

and the counsel for the State.

Considering the fact that the

prayer for bail of the petitioner was

earlier rejected by this Court by an order

dated 29.10.2009 in Cr.Misc.No. 18374/2009

with an observation that the petitioner

could renew his prayer for bail before this

Court after completing 1½ years of his

judicial custody and the fact that the

petitioner is in jail since 19.1.2009 and

thereby has completed the aforementioned

period of judicial custody, this Court would

direct the abovenamed petitioner to be

released on bail on his furnishing bail bond

of Rs. 10,000/- (Rs. Ten thousand) with two

sureties of the like amount each to the

satisfaction of A.D.J., Danapur, Patna in

Naubatpur P.S.Case No. 379/2008

corresponding to S.Tr.No. 901/2010, subject

to the following conditions:-

(i) The two bail bonds will be
2

furnished, one by the Government servant and

the other by a close family relative.

(ii) The petitioner will remain

present in course of trial on each and every

day and his absence even for a single day

would automatically entail the consequences

of cancellation of his bail.

(iii) The petitioner in case is 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.

(Mihir Kumar Jha,J.)

Surendra/