IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27885 of 2010
MD.HASIM @ HASIMUDDIN @ HASIM, SON OF LATE UMED ALI, RESIDENT OF VILLAGE
KOTRA, POLICE STATION BARSOI (O.P. KACHNA), DISTRICT-KATIHAR.
.....Petitioner.
Versus
THE STATE OF BIHAR .....Opposite Party.
For the Petitioner : Mr. Rama Nand Poddar (Adv.)
For the State : APP.
-----------
03/ 27.10.2010 Heard learned Counsel for the
petitioner and learned Counsel for the
State.
Earlier the petitioner was granted
bail but he misused the privilege of bail
on 01.07.2010 when the victim of the
offence Mehnigar Khatoon was in attendance
to depose before the court. Today a
supplementary affidavit has been filed and
in Paragraph-7 it has been mentioned that
she has been examined as a witness in the
court below.
Considering the fact that this is a
case of misuse of bail, let the above named
petitioner 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 learned
1st Additional Sessions Judge/court
concerned, Katihar in connection with
Sessions Trial No. 05 of 2008 arising out
of Barsoi P.S. Case No. 17 of 2006 on the
condition that one of the bailors shall be
a Government or Semi-Government employee.
kksinha/- (Shyam kishore Sharma, J.)