IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41545 of 2010
HAROON RASHID
Versus
STATE OF BIHAR
-----------
2. 22.11.2010. Heard.
Single instance of jumping bail and
remaining absent for about two and half years
is the reason for refusal of bail of the
petitioner.
Under the above circumstances, 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 Additional
Sessions Judge, Lakhisarai in Sessions Trial
No.1001A of 1999 arising out of Jhajha
G.R.P.S.Case No.09 of 1999 with condition
that the petitioner shall remain physically
present on all dates when the court requires
him to do so.
B.Kr. ( Dharnidhar Jha,J.)