High Court Patna High Court - Orders

Dipak Roy @ Bipat Roy @ Bihar Sarkar vs The State Of Bihar on 19 August, 2010

Patna High Court – Orders
Dipak Roy @ Bipat Roy @ Bihar Sarkar vs The State Of Bihar on 19 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.26267 of 2010
           DIPAK ROY @ BIPAT ROY @ BIHAR SARKAR, son of
           Chandar Rai, resident of village Bagha Khal,
           Yadav Tola, P.S. Gayghat, District Muzaffarpur
                                  Versus
                            THE STATE OF BIHAR
                               -----------

3. 19.8.2010 Heard counsel for the petitioner

and the counsel for the State.

Considering the fact that the

prayer for bail of the petitioner was

earlier rejected by an order dated 8.10.2009

in Cr.Misc.No. 17099/2009 by giving him

liberty to renew his prayer for bail after

completing 1½ years of his judicial custody

and the fact that the petitioner by virtue

of remaining in jail custody since 22.8.2008

has completed the aforementioned period of

judicial custody, this Court would direct

the abovenamed petitioner to be released on

bail on his furnishing bail bond of Rs.

10,000/- (Rs. Ten thousand) with two

sureties of the like amount each to the

satisfaction of Sri S.Kumar, Judicial

Magistrate, 1st Class, Muzaffarpur in

Ahiyapur P.S.Case No. 286/2008, subject to

the following conditions:-

(i) The two bail bonds will be

furnished, one by the Government servant and
2

the other by a close family 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.

(Mihir Kumar Jha,J.)

Surendra/