IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41197 of 2010
MD.SAMAD son of late Sheikh Chhedi, resident of village- Mirzapur Bardah, P.S.
Muffasil (Munger), District- Munger... Petitioner.
Versus
STATE OF BIHAR
-----------
3. 30.03.2011 Heard learned counsel for the petitioner
and learned counsel for the State.
The prayer for bail of the petitioner was
earlier rejected by order dated 5.10.2009 in Cr. Misc.
No. 32893 of 2009 with an observation that the
petitioner could renew his prayer for bail after
completing one and a half year of his judicial custody.
Learned counsel appearing on behalf of the
petitioner would submit that the petitioner is in custody
since 10th April 2009 and he has already remained in
jail for nearly two years.
That being so, this Court, in keeping with the
earlier observation made in the order dated 5.10.2009,
would direct the petitioner, namely, Md. Samad 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 Additional District
& Sessions Judge, Fast Track Court No.3rd, Munger in
2
connection with Sessions Trial No. 688 of 2009, arising
out of Munger Mufassil P.S. Case No. 88 of 2009,
subject to the following conditions:-
(i) The two bail bonds will be furnished, one
by the Government servant and the other by a close
family relative.
(ii) The petitioner will remain present in
course of trial on each and every day and his absence
even for a single day would automatically entail the
consequences of cancellation of his bail.
(iii) The petitioner in case is now made
accused in any other criminal case, that would itself
lead to cancellation of his bail.
Subject to the aforementioned conditions,
the prayer for bail of the petitioner is allowed.
kanchan/- ( Mihir Kumar Jha, J.)