IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.20484 of 2010 BABLOO YADAV Versus STATE OF BIHAR -----------
3 17.8.2010 Heard counsel for the petitioner and the State.
This is a case of misuse of privilege of bail in a case
under sections 302, 307, 216, 120B of the Penal Code.
Learned counsel for the petitioner submits that the bail
bond of the petitioner was cancelled on 26.2.2009 and he
surrendered on 16.3.2010. He submits that the petitioner would
attend the court regularly.
Considering the facts and circumstances of the case,
the petitioner Babloo Yadav is directed to be released on bail in
connection with Phulwarisharif (Gopalpur O.P.) P.S.Case
No.680 of 2006 on furnishing bail bond of Rs.5,000/- with two
sureties of the like amount each to the satisfaction of the
Additional Sessions Judge, F.T.C.No.3, Patna subject to the
condition that he would not absent himself in the court below for
two consecutive dates till three witnesses are examined in trial.
(S.P.Singh,J)
KHAN