High Court Patna High Court - Orders

Jugo Khan vs The State Of Bihar on 18 January, 2011

Patna High Court – Orders
Jugo Khan vs The State Of Bihar on 18 January, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.42599 of 2010
                     JUGO KHAN, Son of Late Sirajul Khan, resident of Village-
                     Chakki, P.S. K. Nagar, District-Purnea    -----Petitioner
                                          Versus
                                    THE STATE OF BIHAR
                                       -----------

02 18-01-2011 Heard Sri Bhola Prasad, learned counsel for the

petitioner and Smt. Indu Bala Pandey, Learned Addl.Public

Prosecutor.

The petitioner, who is in custody in Complaint Case

No. 594 of 1997 for the offences under Section 498A and other

allied Sections of the Indian Penal Code, has prayed for grant of

bail.

It is a case of misuse of privilege of bail. Earlier the

petitioner was on bail. However, due to his non-appearance, his

bail bond was cancelled. Thereafter, he was taken in custody on

6.10.2010.

Considering the facts and circumstances of the case,

let the petitioner above named 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 Sri Jeevanlal, learned

Judicial Magistrate, 1st Class, Purnea in connection with

Complaint Case No.594 of 1997 with condition that during the

trial the petitioner shall remain physically present on each and

every date , failing which his bail bond shall stand automatically

cancelled provided that with prior permission of the trial court

he can remain absent on particular date.

NKS/-                                            ( Rakesh Kumar, J.)