IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26126 of 2010
HARENDRA KUMAR, son of Gobardhan Prasad, resident
of village Lala Bhadaara, P.S. Dulhin Bazar,
District Patna
Versus
STATE OF BIHAR
-----------
2. 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 this Court by an order
dated 29.10.2009 in Cr.Misc.No. 18374/2009
with an observation that the petitioner
could renew his prayer for bail before this
Court after completing 1½ years of his
judicial custody and the fact that the
petitioner is in jail since 19.1.2009 and
thereby 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 A.D.J., Danapur, Patna in
Naubatpur P.S.Case No. 379/2008
corresponding to S.Tr.No. 901/2010, subject
to the following conditions:-
(i) The two bail bonds will be
2
furnished, one by the Government servant and
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/