High Court Patna High Court - Orders

Bishundeo Mandal vs State Of Bihar on 22 November, 2010

Patna High Court – Orders
Bishundeo Mandal vs State Of Bihar on 22 November, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.41633 of 2010
                                  BISHUNDEO MANDAL
                                       Versus
                                   STATE OF BIHAR
                                    -----------
2.      22.11.2010.              Heard.

                                 This       is    a      case       of    misuse       of

                      privilege        of     bail     for      a      year     by    the

petitioner in Sessions Trial No.196 arising

out of Birpur(Balua Bazar)P.S.case No.50 of

1999 pending before Additional Sessions

Judge, F.T.C.III, Supaul. There is no earlier

instance of similar misbehaviour with the

court.

Let the above named petitioner be

released from custody on furnishing bond of

Rs.10,000/-(ten thousand) with two sureties

of the like amount each to the satisfaction

of the above named court and above noted case

subject to the condition that he has to

remain physically present on all dates the

court requires him to do so.

B.Kr.                                        ( Dharnidhar Jha,J.)