High Court Patna High Court - Orders

Md.Rajjak vs State Of Bihar on 22 September, 2010

Patna High Court – Orders
Md.Rajjak vs State Of Bihar on 22 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.34590 of 2010
                                          MD.RAJJAK
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2 22.09.2010 Heard learned counsel for the petitioner as well

as learned counsel appearing for the state.

The petitioner jumped bail on 02.02.2008 when

the case was pending for recording statement of the

accused. Subsequently, the petitioner was declared

absconder. The petitioner was remanded in the case on

20.06.2010 and since then he is languishing in custody.

Considering the aforesaid facts and

circumstances of the case as well as submission of the

parties, I direct the petitioner, Md. Rajjak to be released on

bail on furnishing bail bond of Rs 10,000/- (ten thousand)

with two sureties of the like amount each in connection with

Saharsa Sadar P.S. Case No. 123 of 2004, G.R. No. 409 of

2004 to the satisfaction of Sri R.R. Sahay, Judicial

Magistrate, Saharsa subject to condition that the petitioner

shall remain present physically before the trial court on each

and every date till the conclusion of the trial and if the

petitioner violates the aforesaid condition without prior

permission of the trial court, then the trial court shall be at

liberty to cancel the bail bond of the petitioner.

( Hemant Kumar Srivastava, J.)
AKV/-