IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2618 of 2011
MOIN MIAN
Versus
THE STATE OF BIHAR
-----------
2 10.3.2011 Heard the learned counsel for the petitioner as well
as learned Additional Public Prosecutor for State.
It would appear from the record that the petitioner
was made accused in Jamui P.S.Case No.104/95 registered
under sections 461,379 and 411 of I.P.C.It would further
appear that the petitioner jumped bail on 28.6.2001 and
subsequently remanded on 24.10.2001.
Although petitioner committed misuse of privilege
of bail for the period of 9 years but considering the nature of
offence as well as this aspect of the matter that since the year
1995 till 2002, the petitioner attended the court below, let
the petitioner be released on bail on furnishing bail bonds of
Rs.10,000/- with two sureties of the like amount each to the
satisfaction of Md.Salim, Judicial Magistrate, Ist Class,
Jamui, in Jamui P.S. Case No.104/95 subject to the condition
that petitioner shall attend the court in person on each and
every day for the period of six months and, if he fails to do so
on two consecutive dates without any valid reason, the trial
2
court shall be at liberty to cancel the bail bonds of the
petitioner.
Anilkr.sinha (Hemant Kumar Srivastava,J.)