IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42076 of 2010
AYODHI YADAV
Versus
STATE OF BIHAR
-----------
For the petitioner: Mr.Bhola Prasad,Advocate
Mr. Tarun Prasad Mandal,Advocate
For the State: Mr. Aditya Narayan Singh-I, APP
———-
2. 22.12.2010 Heard learned counsel for the petitioner
and learned A.P.P. for the State.
The petitioner prays for bail in a case
where the bail bond was cancelled on 4.3.2007, as
he misused the privilege of bail granted to him
earlier and had, thereafter, been declared
absconder till he was arrested on 1.10.2010.
Learned counsel for the petitioner submits
that the offences in the present matter being
under Sections 147, 323, 341 and 447 of the Indian
Penal Code are all bailable.
It is further submitted by learned counsel
that on account of the laches of the karpardaz,
such situation has arisen and the petitioner
undertakes to be personally present in the Court
on each of the dates, if he is released on bail.
On a consideration of the facts and
circumstances of the case, the petitioner (Ayodhi
yadav) is directed to be released on bail on
furnishing bail bond of Rs.10,000/- with two
-2-
sureties of the like amount each in Mirganj
P.S.Case No.03/1993, G.R. No.50/1993 to the
satisfaction of Sri A.K. Srivastava, Judicial
Magistrate, Ist Class, Purnea subject to the
condition that he shall be personally present in
the Court on each of the dates fixed for the
trial, failing which his bail bond shall be liable
to be cancelled.
VPS ( Ramesh Kumar Datta, J. )