IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35044 of 2010
DHANESHWAR MUKHIYA @ BHULLA @ RAJU son of Nathuni Mukhiya,
resident of village- Jayanagar, PS- Jaynagar, District- Madhubani... Petitioner.
Versus
STATE OF BIHAR
-----------
2. 26.10.2010 Having heard learned counsel for the petitioner
and learned counsel for the State as also taking into
account that the prayer for bail of the petitioner was
earlier rejected vide order dated 14.9.2009 in Cr. Misc.
No.32541 of 2009 by giving observation that the he could
renew his prayer for bail after a period of one year and that
the petitioner has remained in further custody of one year
from 14.9.2009 and in all he has remained in custody for
more than 15 months, this Court would direct the
petitioner, namely, Dhaneshwar Mukhiya @ Bhulla @
Raju to 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 Chief Judicial
Magistrate, Madhubani in connection with Jainagar P. S.
Case No. 109/2009, G. R. No. 1566/2009, subject to the
following conditions:-
(i) The two bail bonds will be furnished, one by
the Government servant and the other by a close family
2
relative.
(ii) The petitioner will remain present in course
of trial on each and every day and his absence even for a
single day would automatically entail the consequences of
cancellation of his bail.
(iii) The petitioner in case is now made accused
in any other criminal case, that would itself lead to
cancellation of his bail.
Subject to the aforementioned conditions, the
prayer for bail of the petitioner is allowed.
kanchan/- ( Mihir Kumar Jha, J.)