High Court Patna High Court - Orders

Hit Lal Das @ Hitla Das vs The State Of Bihar on 3 August, 2011

Patna High Court – Orders
Hit Lal Das @ Hitla Das vs The State Of Bihar on 3 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.25780 of 2011
                        Hit Lal Das @ Hitla Das son of Prithvi Chand Das,
                        Resident of village-Chauhatta, P.S.-Kishanpur,
                        District-Supaul.
                                                 Versus
                                          The State Of Bihar
                                               -----------

2. 3.8.2011. The present case is of misuse of privilege bail. It is

stated that the case is of the year 1999. The petitioner was granted

bail on 7.10.2002. He regularly attended the court for about five

years but unfortunately due to lack of ‘Pairvi’ his bail bonds got

cancelled on 23.8.2007. He is in custody since 11.4.2011. Learned

counsel for the petitioner submits that the petitioner is a daily wage

earner and to earn his livelihood he had gone to Punjab.

Taking into consideration the aforesaid facts, the

petitioner, namely, Hit Lal Das @ Hitla Das is directed to be

released on bail on furnishing bail bonds of Rs.5,000/- with two

sureties of the like amount each to the satisfaction of Additional

Sessions Judge, FTC-III, Supaul in connection with S.T. No.42 of

2000 arising out of Kishanpur P.S. Case No.115 of 1999 with the

condition that one of the bailors would be his father and in case the

petitioner fails to appear before the trial court for three consecutive

dates, his bail bonds would be liable to be cancelled.

Md.S.                                       ( Ashwani Kumar Singh, J.)