High Court Patna High Court - Orders

Md. Shafique @ Shafique Mian @ Md. … vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Md. Shafique @ Shafique Mian @ Md. … vs The State Of Bihar on 29 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.23649 of 2011
                       Md. Shafique @ Shafique Mian @ Md. Rafique
                                               Versus
                                       The State Of Bihar
                                             -----------

02/ 29.07.2011 Heard learned counsel for the petitioner as well as

learned Addl. Public Prosecutor for the State.

Taking into consideration that earlier petitioner was on

bail but he misused the privilege of bail resulting cancellation of his

bail bonds some time in the year 2006 and subsequently, he could

be remanded before the court below on 5.9.2010 and since then he

is languishing in jail custody, let the petitioner, Md Shafique @

Shafique Mian @ Md Rafique, be released on bail on furnishing

bail bonds of Rs 10,000/- with two sureties of the like amount each

to the satisfaction of the Addl. Sessions Judge FTC No. II,

Madhubani in Sessions Trial no. 126/2011 arising out of Jainagar

P.S. Case no. 248/1997.

      shahid                                      (Hemant Kumar Srivastava,J)