IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3517 of 2011
CHINGI CHAUDHARY, S/O Daroga Chaudhry, R/O Village Jamuniya
Bathwariya, P.S. Bathwariya, District West Champaran.
...........Petitioner
Versus
THE STATE OF BIHAR
.........Opposite Party
-----------
02/- 02-02-2011 Heard learned counsel for the petitioner and
Additional Public Prosecutor for the State.
Earlier petitioner’s prayer was refused vide
order dated 27.05.2010 in Cr. Misc. No. 17786 of 2010
with a direction to the trial court to proceed expeditiously
and preferably conclude the trial within six months, but as
it appears the trial court is at its initial stage in spite of
lapse of substantial period.
Considering the facts and circumstances of the
case, let the petitioner, namely, Chingi Chaudhary, is
directed to be released on bail on furnishing bail-bond of
Rs. 10,000/- (ten thousand only) with two sureties of the
like amount each to the satisfaction of 2nd Additional
Sessions Judge, West Champaran, Bettiah, in connection
with Trial No. 11 of 2004 arising out of Narkatiyaganj Rail
P.S. Case No. 26 of 2003, subject to the condition, that the
petitioner shall remain physically present before the court
2
below on each and every date till disposal of the case, in
case of failure on two consecutive dates the liberty shall be
deemed to be cancelled.
Praveen/- ( Akhilesh Chandra,J.)