IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3810 of 2011
Manoj Kumar Jha, Son of Kameshwar Jha @ Rameshwar Jha, resident of Vill.-
Chhajan, P.S.-Kurhani, District-Muzaffarpur. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 03.02.2011 The petitioner was on bail in relation to Muzaffarpur
Town P.S. Case No.180 of 1996 (Sessions Trial No.22/1997)
instituted under various provisions of the Arms Act and the Explosive
Substance Act. After about one year on 07.09.2007 petitioner having
gone out of State to earn his livelihood, in absence of any steps taken
by his Lawyer his bail was cancelled. Recently, the petitioner knew of
this and surrendered in the Court below on 14.12.2010 and his prayer
for bail has been refused by the Additional Sessions Judge, F.T.C.
No.4, Muzaffarpur.
Petitioner submits that he has been waiting for 10 years
but trial not progressed so he has left the place to earn his livelihood.
Be that as it may, let the petitioner above-named be
released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten
Thousand) with two sureties of like amount each to the satisfaction of
the Additional Sessions Judge, F.T.C. No.4, Muzaffarpur in
connection with Sessions Trial No.22 of 1997 arising out of
Muzaffarpur Town P.S. Case No.180 of 1996. One of the conditions
shall be that the petitioner shall be personally present before the trial
Court to expedite the trial.
Trivedi/ (Navaniti Prasad Singh, J.)