IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33399 of 2010
AWADHESH SINGH @ ABDHESH SINGH
Versus
THE STATE OF BIHAR
-----------
02. 17.09.2010 Petitioner was initially an accused in a case
registered under Section 414 of the I.P.C. when he was
granted bail but subsequently on 06.06.2006
petitioner’s bail bond was cancelled, hence the present
case for bail in a case of misuse.
Petitioner is in custody since 24.06.2010.
It is submitted by learned counsel for the
petitioner that petitioner went out side state to earn
his livelihood which resulted into his non-appearance.
Considering the aforesaid submissions, let
the petitioner namely Awadhesh Singh @ Abdhesh
Singh, be released on bail on furnishing bal bond of
Rs. 10,000/-(ten thousand) with two sureties of the
like amount each to the satisfaction of Chief Judicial
Magistrate, Sitamarhi in connection with Sitamarhi
P.S. Case No. 112 of 1994.
Learned Court below will be at liberty to
cancel the bail bond of the petitioner if the petitioner
fails to appear on three consecutive dates.
( Dinesh Kumar Singh, J.)
Shageer