High Court Patna High Court - Orders

Lalmohar Rai vs State Of Bihar on 19 November, 2010

Patna High Court – Orders
Lalmohar Rai vs State Of Bihar on 19 November, 2010
       IN THE HIGH COURT OF JUDICATURE AT PATNA
              Cr.Misc. No.38979 of 2010
          LALMOHAR RAI son of Late Jagdhari Rai,
          Resident of village-Sherpur, P.S.-Maner,
          District-Patna.
                              Versus
                          STATE OF BIHAR
                             -----------

2 19.11.2010 Heard learned counsel appearing on

behalf of the petitioner and the learned

counsel appearing on behalf of the State.

Petitioner is in custody in connection

with Sessions Trial No. 241 of 1985 arising

out of Maner P.S. Case No. 194 of 1983 for the

offence punishable under Sections 341,324 and

307 of the Indian Penal Code.

This is a case of misuse of privilege of

bail.

The petitioner was earlier granted bail

by the Court below on 6.4.1985. On account of

absence of proper pairvi his bail bond was

cancelled on 23.4.1991 and subsequently the

petitioner was arrested on 29.5.2010.

Learned counsel for the petitioner

submits that the petitioner would abide by the

terms and conditions set out by this Court for

consideration of his prayer for bail.

Taking into consideration the

circumstances and considering the submissions
2

of the learned counsel, let the petitioner,

Lalmohar Rai, 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 the Additional

Sessions Judge 1st Danapur, District-Patna in

connection with Sessions Trial No. 241 of 1985

arising out of Maner P.S Case No. 194 of 1983

subject to the condition that the petitioner

would personally be present before the trial

Court on each and very date fixed in the trial

and the failure on the part of the petitioner

to remain present before the trial Court on

two consecutive dates fixed without reasonable

explanation to the satisfaction of the Court

below, would confer liberty on the Court

concerned to initiate proceeding for

cancellation of his bail bonds and to take him

into custody.

(Jyoti Saran, J.)
Prakash