IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15129 of 2010
MANTUN SINGH @ JAYANT KUMAR, son of Girish Chandra Prasad Singh, village
Nayanagar, PS Hasanpur, District Samastipur - Petitioner.
Versus
THE STATE OF BIHAR .
-----------
4 22.9.2010 Heard learned counsel for the petitioner and the State.
Considering the fact that co-accused Sunil Kumar has
been granted bail by order, dated 31.8.2010, the petitioner is
directed to be released on bail in S. T. No. 911/2009 arising out of
Khodawandpur PS Case No. 3/2009 on furnishing bail bond of
rupees ten thousand with two sureties of the like amount each to
the satisfaction of the Additional Sessions Judge, FTC V,
Begusarai subject to the conditions that attested photographs of
both the bailers should be affixed on the bail bonds, one of the
bailer should be closely related to the petitioner and that the
petitioner will appear on each and every date during the trial and if
he absents himself even on a single date without cause, his bail
bond shall stand cancelled.
haque ( Sheema Ali Khan, J.)