IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38728 of 2010
1. MANI KANT ISSAR, s/o. Tej Narayan Ishar,
2. Jeetan Issar, S/o. Tej Narayan Issar,
Versus
THE STATE OF BIHAR
-----------
02. 27.10. 2010 This is a case of misuse of privilege of bail.
The petitioner was facing trial under Sessions Trial
No. 210 of 2004 and on 01.05.2007 when attendance
of one prosecution witnesses was filed nobody
appeared to cross-examine the witness, though the
representation petition had been filed on behalf of the
petitioners. The bail rejection order of the learned
trial-court shows that the petitioner absented for three
years and then he surrendered on 05.09.2010.
In the facts and circumstances and
considering the misuse of privilege of bail, I do not
feel inclined to allow bail to the petitioners for the
present. Hence the bail prayer is refused. However,
if so advised, the petitioners may renew his prayer
for bail after three months.
(C.M. Prasad, J.)
Mkr.