IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36080 of 2011
Dharmendra Mishra, S/O-Ananat Mishra
Versus
The State Of Bihar
-----------
03 18.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
It is a case of misuse of privilege of bail since
04.05.2006 for which petitioner has already been punished by
remaining in judicial custody since 26.08.2011.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on bail
on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Fast Track
Court-V, Saran at Chapra in connection with Sessions Trial No. 257
of 1998 arising out of Chapra (M) P.S. Case No. 377 of 1992.
SHAHZAD ( Hemant Kumar Srivastava, J.)