IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13625 of 2011
Shri Chand Kumar Ram
Versus
The State Of Bihar
-----------
03/ 08.07.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Taking into consideration that the petitioner is languishing
in jail custody since 6.9.2004 and except the Investigating officer and
the doctor almost all the prosecution witnesses have already been
examined in this case, let the petitioner, Shri Chand Kumar Ram, be
released on bail on furnishing bail bonds of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the Addl.
Sessions Judge FTC V, Gaya in Sessions Trial no. 227/2009/ 9/ 2005
arising out of Fatehpur P.S. Case no. 104/2004 subject to the
conditions that one of the sureties must be close relative of the
petitioner and furthermore, the petitioner shall attend the learned trial
court on each and every date in person for the period of seven months
and if he fails to do so on three consecutive dates without any genuine
cause, the learned trial court shall be at liberty to cancel the bail bonds
of the petitioner.
shahid (Hemant Kumar Srivastava,J)