High Court Patna High Court - Orders

Babloo Mian @ Babua @ Tauhid Mian @ … vs The State Of Bihar on 24 February, 2011

Patna High Court – Orders
Babloo Mian @ Babua @ Tauhid Mian @ … vs The State Of Bihar on 24 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.1561 of 2011
   BABLOO MIAN @ BABUA @ TAUHID MIAN @ TAUHID ANSARI, SON OF LATE
                               ABDUL HAMID
                                    Versus
                            THE STATE OF BIHAR
                                   -----------

02 24.02.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner seeks his bail in connection with Sessions

Trial No. 263 of 2010 arising out of Dehri P.S. Case No. 397 of

2004 registered under Sections 395 and 397 of the Indian Penal

Code.

The impugned order of learned Additional Sessions

Judge would demonstrate that earlier petitioner was on bail but at

the time of commitment he did not appear before the court below as

a result of which his bail bond was cancelled on 09.10.2006.

Subsequently, the petitioner was arrested and he was remanded in

the above stated case.

Considering the aforesaid facts and circumstances, let

the petitioner be released on bail on furnishing bail bonds of Rs.

10,000/- (Ten Thousand) with two sureties of the like amount each

to the satisfaction of Fast Track Court-IV, Rohtas at Sasaram in

connection with above stated Sessions Trial No. 263 of 2010 arising

out of Dehri P.S. Case No. 397 of 2004.

Shahzad                             ( Hemant Kumar Srivastava, J.)