IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23619 of 2010
ANIL KUMAR MAHTO, son of Khalat Mahto, resident
of village Singhiyaghat, P.S. Bibhutipur,
District Samastipur
Versus
THE STATE OF BIHAR
-----------
2. 17.8.2010 Heard counsel for the petitioner
and the counsel for the State.
The prayer for bail of the
petitioner was earlier rejected by an order
dated 11.9.2009 in Cr.Misc.No. 32402/2009
with an observation that the petitioner
could renew his prayer for bail after
completing one year of his judicial custody.
As is apparent the petitioner is in judicial
custody since 10.6.2009 and therefore, now
when he has already completed the period of
one year of his judicial custody, the
petitioner, Anil Kumar Mahto, is directed to
be released on bail on his furnishing bail
bond of Rs. 10,000/- (Rs. Ten thousand) with
two sureties of the like amount each to the
satisfaction of the 1st Addl. Sessions Judge,
Samastipur in S.T.No. 199/2010 arising out
of Bibhutipur P.S.Case No. 114/2009, subject
to the following conditions:
(i) The two bail bonds will be
furnished, one by the Government servant and
2
the other by a close family relative.
(ii) The petitioner will remain
present in course of trial on each and every
day and his absence even for a single day
would automatically entail the consequences
of cancellation of his bail.
(iii) The petitioner in case is now
made accused in any other criminal case,
that would itself lead to cancellation of
his bail.
Subject to the aforementioned
conditions, the prayer for bail of the
petitioner is allowed.
(Mihir Kumar Jha,J.)
Surendra/