IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41633 of 2010
BISHUNDEO MANDAL
Versus
STATE OF BIHAR
-----------
2. 22.11.2010. Heard.
This is a case of misuse of
privilege of bail for a year by the
petitioner in Sessions Trial No.196 arising
out of Birpur(Balua Bazar)P.S.case No.50 of
1999 pending before Additional Sessions
Judge, F.T.C.III, Supaul. There is no earlier
instance of similar misbehaviour with the
court.
Let the above named petitioner be
released from custody on furnishing bond of
Rs.10,000/-(ten thousand) with two sureties
of the like amount each to the satisfaction
of the above named court and above noted case
subject to the condition that he has to
remain physically present on all dates the
court requires him to do so.
B.Kr. ( Dharnidhar Jha,J.)