High Court Patna High Court - Orders

Bechan Sah vs The State Of Bihar on 10 March, 2011

Patna High Court – Orders
Bechan Sah vs The State Of Bihar on 10 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.8539 of 2011
               Bechan Sah, son of Late Ramdhari Sah, resident of village- Kathara,
               Police Station- Chhatapur, District Supaul           .... Petitioner
                                       Versus
                               THE STATE OF BIHAR
                                      -----------

02/ 10.03.2011 Heard learned counsel for the petitioner and the

State.

Petitioner appears to have misused the privilege

of bail granted by this Court for about seven months.

It is submitted on his behalf that during the

period of misuse, he had gone to Punjab for his livelihood.

Let petitioner above named file affidavit in the

court below that he will not misuse the privilege of bail

hereafter and on filing of the aforesaid affidavit, he be

released on bail on furnishing bail bond of Rs. 5,000/- (Rs.

Five thousand only) with two sureties of the like amount

each to the satisfaction of the Additional Sessions Judge,

F.T.C. IVth, Supaul in connection with S.T. No. 142 of

2003 arising out of Chhatapur P.S. Case No. 55 of 2000,

but it is made clear that if the petitioner misuses the

privilege of bail hereafter, matter will be taken seriously.

Arjun/                                                       ( V. N. Sinha, J.)