High Court Patna High Court - Orders

Md. Monajeer Hassan @ Guddu vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Md. Monajeer Hassan @ Guddu vs The State Of Bihar on 9 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.27965 of 2011
                               Md. Monajeer Hassan @ Guddu
                                               Versus
                                      The State Of Bihar
                                   ----------------------------------

2 09-09-2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

Earlier prayer for bail of the petitioner was

rejected by this court vide order dated 15.04.2011 passed

in Cr. Misc. No. 4094 of 2011 with liberty to the petitioner to

renew his prayer for bail after four months, if his trial is not

concluded within the above-said period.

The contention of learned counsel for the

petitioner is that the petitioner is in jail custody since

21.06.2010 and uptill now, only one prosecution witness

has been examined and the trial of the petitioner is still

pending and furthermore, there is no possibility of

conclusion of trial of the petitioner in near future.

Considering the aforesaid facts and

circumstances as well as submissions of the parties, the

petitioner, namely, Md. Monajeer Hassan @ Guddu is

directed to be released on bail on furnishing bail bond of

Rs 10,000/- (ten thousand) each with two sureties of the

like amount each in connection with Gandhi Maidan P.S.

Case No. 278 of 2010 to the satisfaction of Chief Judicial

Magistrate, Patna.

AKV/-                                      ( Hemant Kumar Srivastava,J.)