IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30476 of 2010
JITENDRA SARAF
Versus
STATE OF BIHAR
-----------
2. 18.08.2010 Heard learned counsel for the
petitioner and the State.
The petitioner is languishing in jail
custody since 24.4.2010 in a case registered
under Sections 147, 148, 341, 342, 323, 353,
307, 447, 332, 333, 224, 225, 504 of the Indian
Penal Code.
The case was fixed for evidence on
14.5.2009 but the petitioner could not appear
and his bail bond was cancelled. The petitioner
surrender on 24.4.2010. It is submitted that the
petitioner was not informed about the date fixed
for evidence so he could not appear on that date.
Considering the aforesaid submission,
let the petitioner, namely Jitendra Saraf 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
Additional Sessions Judge, F.T.C.- 4, Sitamarhi
in connection with Sessions Trial No. 144 of
2005 arising out of Bajpatti P.S. Case No. 100 of
2
2001.
Learned Court below will be at liberty
to cancel the bail bond of the petitioner if he
fails to appear on three consecutive dates fixed.
Anand Kr. ( Dinesh Kumar Singh, J.)