IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11119 of 2011
CHANDRA SEKHAR DAS
Versus
THE STATE OF BIHAR
-----------
02/ 18.04.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
It would appear from perusal of the record that charge
against this petitioner was framed on 6.10.2007 and the case was
pending for want of prosecution witnesses. Furthermore, it appears
that on 1.8.2009 a petition under section 317(2) of the Cr. P.C was
filed on behalf of the petitioner but none appeared on repeated calls
resulting cancellation of bail bonds of the petitioner. Subsequently,
petitioner voluntarily surrendered before the court below on 19.8.2010
and since then he is languishing in jail custody.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let petitioner,
Chandra Shekhar Das, be released on bail on furnishing bail bonds of
Rs 10,000/- with two sureties of the like amount each to the
satisfaction of the Addl. Sessions Judge FTC No. V, Bhagalpur in
Sessions Trial no.1089/2007 arising out of Nathnagar
(Madhusudanpur) P.S. Case no. 155/2007.
shahid (Hemant Kumar Srivastava,J)