IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31164 of 2010
Bambam Kumar, S/o Suresh Singh, resident of Gayghat, Dakhyini
Galee, Police Station Alamganj, District Patna.
------- Petitioner
Versus
State of Bihar ----- Opp. Party
-----------
2 07.10.2010 Heard learned counsel for the
petitioner and counsel for the State.
Considering the fact that the prayer
for bail of the petitioner was earlier
rejected by this Court by order dated
30.11.2009 in Cr. Misc. No. 41087 of 2009
with an observation that the petitioner could
renew his prayer for bail after completing
one year of his judicial custody and that the
petitioner is in custody since 23.8.2009,
this Court would direct for release of the
petitioner, namely, Bambam Kumar on bail on
furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like
amount each to the satisfaction of A.C.J.M.,
Patna City in connection with Alamganj, P.S.
Case No. 161 of 2009, subject to the
following conditions:-
(i) The two bail bonds will be
furnished, one by the Government servant and
the other by a close family relative.
2
(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.
Rsh (Mihir Kumar Jha, J.)