IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35482 of 2010
1. MANOJ TIWARI
2. RAJNISH KUMAR TIWARI @ MURARI TIWARI
Both Sons of Bhagwan Tiwari
Petitioners
Versus
STATE OF BIHAR Opposite Party
-----------
02/ 28.09.2010 Heard learned counsel for the petitioners as well as learned
P.P. for the State.
Earlier petitioners were on bail but their bail bond was
cancelled some time in the year 2008 and subsequently they were
declared absconder as a result of which the trial of the petitioner could
not be concluded. It would further appear that subsequently
petitioners voluntarily surrendered before the court below and are
languishing in jail custody.
Considering the above stated circumstances petitioners are
ordered to be released on bail in connection with Masarakh P.S. Case
no. 66 of 1997 on furnishing bail bond of Rs 10,000-/ each with two
sureties of the like amount each to the satisfaction of the Additional
Sessions Judge XI, Saran at Chapra in Sessions Trial No.286/2003
subject to the condition that the petitioners shall attend the trial court
on each and every date and if they fail to comply the above stated
condition, the learned trial court shall consider the possibility of
cancellation of the bail bond of the petitioners.
shahid (Hemant Kumar Srivastava,J))