IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23088 of 2011
Dayanand Thakur
Versus
The State Of Bihar
-----------
2 20.07.2011 The petitioner has renewed his prayer for bail in
a case registered under Sections 307and 353 of the Indian
Penal Code, Sections 25(1-b) a, 26, 27 and 35 of the Arms
Act and Sections 3 and 5 of the Explosive Substances Act.
The bail of the petitioner was rejected on
19.05.2010 with the liberty to renew the prayer for bail if
the trial is not concluded within a period of one year.
A statement has been made that only four
witnesses have been examined and in other cases, the
petitioner is on bail.
It is also submitted that Krishnanand Kapri @
Sanjay @ Sanjay Sing has now been granted bail by this
Court.
Considering the aforesaid facts, let the above
named petitioner, be released on bail, on furnishing bail
bond of Rs. 10,000/- (ten thousand) with two sureties of
the like amount each to the satisfaction of the learned
A.D.J., F.T.c.-V, Banka in connection with Banka P.S.
2
Case No. 441/09, S.T. NO. 321/10.
Learned court below will be at liberty to cancel
the bail of the petitioner if the petitioner defaults for two
consecutive occasions.
Let the petitioner make necessary correction in
the prayer portion.
Amrendra/ ( Dinesh Kumar Singh, J)