High Court Patna High Court - Orders

Ajeet Kumar @ Aryan Ranjan vs State Of Bihar on 22 December, 2010

Patna High Court – Orders
Ajeet Kumar @ Aryan Ranjan vs State Of Bihar on 22 December, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.42201 of 2010
    AJEET KUMAR @ ARYAN RANJAN, son of Sahjanand Azad, village Sarwan Bhadsara, PS
                          Bikram, Dist. Patna - Petitioner.
                                      Versus
                               STATE OF BIHAR .
                                     -----------

2 22.12.2010 Heard the parties.

In view of the fact that similarly situated co-accused

have been granted bail by another bench of this court vide Cr.

Misc. Nos. 31342/2010 and 36438/2010, disposed of on 15.9.2010

and 6.10.2010, the petitioner is directed to be released on bail in

Bikram PS case No. 36/2010, giving rise to S.T. No. 1425/2010,

on furnishing bail bond of rupees ten thousand with two sureties

of the like amount each to the satisfaction of the Addl. Sessions

Judge Ist, Danapur, with the conditions that the petitioner will take

permission of the court if he has to move out of Patna district, that

the bailers should be from the same police station as the

petitioner, attested photographs of the bailers should be affixed on

the bail bond, that an affidavit should be filed on behalf of the

bailers that they take responsibility for the good behavior of the

petitioner and that if the petitioner is made an accused in a case of

similar nature, it would be treated as misuse of privilege of bail

and his bail should be cancelled by the court below.

          haque                                                 ( Sheema Ali Khan, J.)