IN THE HIGH COURT OF JUDICATURE AT
PATNA
Cr.Misc. No.43945 of 2010
FULENDRA RAI, SON OF LATE LALBAHADUR RAI,
RESIDENT OF VILLAGE-M. KUARI, P.S.-
DARIYAPUR, DISTRICT-CHAPRA.
......PETITIONER.
Versus
THE STATE OF BIHAR
-----------
2 19.01.2011 Heard learned counsel for the
petitioner as well as learned P.P. for
the State.
Petitioner seeks his bail in
connection with Sessions Trial No.106
of 2005 arising out of Dariyapur P.S.
Case No.71 of 1996 registered under
Sections 448,379,324,323,307/34 of the
I.P.C. and 27 of Arms Act.
Petitioner was all along on bail
and he attended the Trial Court till
4.3.2010, but on the aforesaid date
representation was filed on behalf of
the petitioner. It appears that his
bail bond was cancelled and process
was issued. Thereafter, the petitioner
voluntarily surrendered before the
2
court below on 10.8.2010 and since
then he has been languishing in jail
custody.
Considering the aforesaid
submissions of the parties and facts
and circumstances of the case
petitioner, namely, Fulendra Rai is
directed to 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 learned Additional
Sessions Judge, Saran at Chapra in
connection with Sessions Trial No.106
of 2005 arising out of Dariyapur P.S.
Case No.71 of 1996.
(Hemant Kumar Srivastava,J.)
PN