IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37315 of 2010
GANESH CHAUDHARY
Versus
STATE OF BIHAR
-----------
2 06.10.2010 Heard learned counsels for the petitioner and State.
The petitioner is languishing in custody since 14.03.2008
in a case registered under section 395 of the Indian Penal Code.
It is submitted that the petitioner’s name subsequently
sprang up but no recovery has been made nor the petitioner has been
put on T.I.P. till date. The statement has been made in paragraph no.
9 of the petition that petitioner is involved in five other cases but in
all those cases the petitioner has been acquitted and at present the
petitioner is not involved in any case except the present one.
Considering the aforesaid submissions, let the petitioner
above named be released on bail on verification made by the learned
court below about the criminal antecedent of the petitioner, 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. IV), Bhagalpur in connection with Bath P.S. case no.24/98
& S.T. No. 425/05.
The learned court below will be at liberty to cancel the
bail of the petitioner, if the petitioner fails to appear on three
consecutive dates during trial or he gets involved in similar nature of
offence.
U.K. ( Dinesh Kumar Singh,J)