IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37338 of 2010
MAHESH CHOUDHARY Son of Bikau Choudhary
resident of village-Belwa, P.S. Vijaipur, District-Gopalganj.
--------------Petitioner.
Versus
THE STATE OF BIHAR
-------------------Opposite Party.
-----------
2 06.10.2010 Heard learned counsels for the petitioner and State.
This is an application for bail in a case of misuse.
The petitioner is languishing in custody since
26.02.2010 in a case registered under sections 307, 332, 333/34
of the Indian Penal Code and Section 27 of the Arms Act.
Initially the petitioner was granted bail but
subsequently on 06.05.2000 his bail bond was cancelled. The
impugned order reflects that the charge could not be framed due
to non-availability of the case diary.
Learned counsel for the petitioner submits that the
petitioner went outside the State of Bihar to earn his livelihood.
Considering the aforesaid submissions, 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 the learned F.T.C.-V,
Gopalganj in connection with S. Tr. No. 03/95 arising out of
Vijaipur P.S. Case No. 19/1992.
Learned court below will be at liberty to cancel the
2
bail of the petitioner if the petitioner fails to appear on three
consecutive dates during trial.
( Dinesh Kumar Singh, J.)
U.K.