IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6678 of 2010
MD.FARID @ KARID KHAN, SON OF GAFOOR KHAN, RESIDENT OF VILLAGE
MAKARAMPUR, P.S. GAIGHAT, DISTRICT MUZAFFARPUR. ------- PETITIONER
Versus
THE STATE OF BIHAR ------ OPP. PARTY
-----------
5 1.12.2010 Petitioner Md. Farid @ Karid Khan is directed to be
released on bail in connection with Gaighat P.S. Case No. 118 of
2000 on furnishing bail bond of rupees ten thousand with two
sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Muzaffarpur, considering the fact that the
informant is not appearing to give evidence during trial subject to
the following conditions:
1) That the petitioner should appear on each and every
date during trial of this case and if he absents himself even for a
single date without reasonable cause, his bail bond shall stand
cancelled.
2) The petitioner cannot leave the district of
Muzaffarpur without permission of the Court.
3) Photographs of both the bailers should be annexed
with the bail bonds.
4) The bailers should be the resident of the same
police station as the petitioner.
Sanjay ( Sheema Ali Khan, J.)