IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34590 of 2010
MD.RAJJAK
Versus
STATE OF BIHAR
-----------
2 22.09.2010 Heard learned counsel for the petitioner as well
as learned counsel appearing for the state.
The petitioner jumped bail on 02.02.2008 when
the case was pending for recording statement of the
accused. Subsequently, the petitioner was declared
absconder. The petitioner was remanded in the case on
20.06.2010 and since then he is languishing in custody.
Considering the aforesaid facts and
circumstances of the case as well as submission of the
parties, I direct the petitioner, Md. Rajjak to be released on
bail on furnishing bail bond of Rs 10,000/- (ten thousand)
with two sureties of the like amount each in connection with
Saharsa Sadar P.S. Case No. 123 of 2004, G.R. No. 409 of
2004 to the satisfaction of Sri R.R. Sahay, Judicial
Magistrate, Saharsa subject to condition that the petitioner
shall remain present physically before the trial court on each
and every date till the conclusion of the trial and if the
petitioner violates the aforesaid condition without prior
permission of the trial court, then the trial court shall be at
liberty to cancel the bail bond of the petitioner.
( Hemant Kumar Srivastava, J.)
AKV/-