IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29248 of 2011
Hari Yadav
Versus
The State Of Bihar
----------------------------------
02. 15.09.2011 Learned counsel for the petitioner is directed to
correct the prayer portion of the petition.
Heard learned counsel for the petitioner and
learned counsel for the State.
Submission of learned counsel for the petitioner is
that petitioner was allowed bail earlier by this Court, but
with the additional condition to remain physically present
before the Court below on each and every date at least for
one year or till disposal of the case, whichever is earlier and
in case of failure on two consecutive dates, the liberty should
be deemed to be cancelled. But this much of the direction
was not clarified by his learned counsel, so refusing his
representation through lawyer, his bail was cancelled for that
mistake also petitioner remained in custody since 19.7.2011
and undertakes to bind himself with the condition given in
Cr. Misc. No.23693 of 2010.
Accordingly, let the above named petitioner be
released on bail on furnishing bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount each to
the satisfaction of the Additional Sessions Judge, F.T.C.-
2nd, Bettiah, West Champaran in connection with Sessions
Trial No.403 of 2011 arising out of Bettiah Town P. S.
Case No.230 of 2008 with condition to remain physically
2
present before the Court below on each and every date at
least for one year or till disposal of the case, whichever is
earlier and in case of failure on two consecutive dates, the
liberty should be deemed to be cancelled.
Vikash (Mandhata Singh, J.)