High Court Patna High Court - Orders

Md.Gaffar @ Abdul Gaffar vs State Of Bihar on 15 July, 2008

Patna High Court – Orders
Md.Gaffar @ Abdul Gaffar vs State Of Bihar on 15 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.24411 of 2008
                         MD.GAFFAR @ ABDUL GAFFAR
                                  Versus
                              STATE OF BIHAR
                               -----------

2 15.07.2008 Heard the learned counsel for the

petitioner and the State. The petitioner is in

custody since 12.05.2008 for misusing the

privilege of bail.

Considering the facts and

circumstances, the petitioner Md. Gaffar @

Abdul Gaffar is ordered to be released on bail on

furnishing bail bond of Rs.10,000/- (Ten

thousand) with two sureties of the like amount

each to the satisfaction of the Addl. Sessions

Judge, F.T.C. No.III, Supaul in connection with

S.T. No.117 of 1999, arising out of Chhatapur

P.S. Case no.53 of 1997 on the condition that

one of the bailors of the petitioner shall be

government or semi-government employee.

     Mkr.                      (Shyam Kishore Sharma, J)