IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36065 of 2010
BALIDRA PASWAN SON OF FUDDI PASWAN
Versus
THE STATE OF BIHAR
-----------
2 06.10.2010 Heard learned counsel for the petitioner and the
State.
Petitioner has renewed his prayer for grant of bail in
view of the liberty so granted to him by order dated 5.8.2009
passed on Cr. Misc. no. 17666/2009 (Annexure-1)
Learned counsel for the petitioner states that the trial
of the petitioner commenced in which as many as five witnesses
have till date been examined. It is stated that none of them have
supported the prosecution case.
Looking to the materials available on record including
the order at Annexure-1, this Court, for the present, is not inclined
to release the petitioner on bail.
Accordingly, while declining the prayer of the bail
made on behalf of the petitioner, this Court disposes of the
application by the following order:
Let the Trial Court conclude the examination of all
prosecution witnesses within four months from the date of
receipt/production of a copy of this order in the court below failing
which the Trial Court shall release the petitioner on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to its satisfaction subject to the
following conditions:
2
(i) One of the bailers will be own/close
family member of the petitioner.
(ii) The petitioner shall appear in person on
each and every date fixed in the Court
below. In case of default on two
consecutive occasions without any
cogent/satisfactory reason, the bail bond
of the petitioner shall be cancelled and
thereafter the Trial Court will be at liberty
to secure his arrest in accordance with
law.
( Kishore K. Mandal, J. )
pkj