High Court Patna High Court - Orders

Imtiyaz Khan vs The State Of Bihar on 21 November, 2011

Patna High Court – Orders
Imtiyaz Khan vs The State Of Bihar on 21 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.37256 of 2011
                                Imtiyaz Khan, S/O-Qaum Khan
                                            Versus
                                     The State Of Bihar
                                          -----------

02 21.11.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 30.07.2011 in a case

registered under Section 395 of the Indian Penal Code.

It is pointed out by learned counsel for the petitioner

that before commitment petitioner was on bail but when the case of

the petitioner was committed to the court of Sessions, neither any

notice nor any process was served upon the petitioner and in the

meantime, petitioner had gone to Surat in connection with his

livelihood but unfortunately, his bail bond was cancelled on

21.06.2006.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner 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 1 st Additional

Sessions Judge, Bhojpur at Ara in connection with Sessions Trial No.

176 of 2010 arising out of Ara G.R.P. P.S. Case No. 72 of 2002.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)