High Court Patna High Court - Orders

Banaras Rai vs The State Of Bihar on 19 January, 2011

Patna High Court – Orders
Banaras Rai vs The State Of Bihar on 19 January, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.43932 of 2010
                  BANARAS RAI, SON OF LATE SARYUG RAI, RESIDENT OF
                  VILLAGE-CHILDRAWN,       P.S.-TURKAULIA,      DISTRICT-EAST
                  CHAMPARAN.                                  ......Petitioner.
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

2 19.01.2011 Heard learned counsel for the petitioner as well as

learned P.P. for the State.

Petitioner is in jail custody since 02.09.2010 in

connection with Turkaulia P.S. Case No.99 of 1997 registered

under Sections 307 and other minor sections of the I.P.C.

No specific overt act has been attributed against the

petitioner in the fardbeyan of the informant. It appears from

perusal of the impugned order that prayer for bail of the petitioner

has been rejected by learned 9th Additional Sessions Judge, East

Champaran, Motihari, only on the ground that petitioner had been

evading his arrest since last eight years.

Considering the aforesaid facts and circumstances as

well as submissions of the parties petitioner, namely, Banaras Rai

is directed to 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 learned Chief Judicial Magistrate, East

Champaran at Motihari in connection with Turkaulia P.S. Case

No.99 of 1997.

( Hemant Kumar Srivastava, J.)
PN