IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35952 of 2010
MAINEJAR BAHGAT
Versus
STATE OF BIHAR
-----------
2. 29.09.2010 Learned counsel for the petitioner is
permitted to make necessary correction in the prayer
portion of the petition.
Heard learned counsel for the petitioner and
the State.
The present application is for misuse of
privilege of bail. Initially case was registered under
Section 302/34 of the Indian Penal Code, when the
petitioner granted bail, but due to his non-appearance
the bail bond was cancelled on 17.2.1999. It is
submitted that petitioner stayed at Delhi to earn his
livelihood. It is further submitted out of four F.I.R.
named accused persons three had already died. The
impugned order reflects that the charges have not been
framed.
Considering the aforesaid submission, let the
petitioner namely, Mainejar Bhagat 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 learned A.D.J. F.T.C.-II, Gopalganj in
connection with S. Tr. No. 593 of 1998 arising out of
Mirganj P.S. Case no. 121 of 1997.
Learned Court below will be at liberty to
2
cancel the bail bond of the petitioner if he fails to appear
on two consecutive dates and try to conclude the trial
within a period of one year.
Anand Kr. ( Dinesh Kumar Singh, J.)