IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39612 of 2010
OM PRAKASH GOND @ OM PRAKASH SAH
Versus
STATE OF BIHAR
-----------
2. 03.11.10. Heard learned counsels for the
petitioner and the State.
The petitioner is languishing in custody
since 03.05.2010 in a case registered under
Section 395 of the I.P.C.
The petitioner’s name appeared in the
confessional statement of three co-accused
persons.
It is submitted by the learned counsel
for the petitioner that no recovery was made
from possession of the petitioner. Though the
petitioner is involved in one other case under
Section 395 of the I.P.C. in which he is on
bail. It is further submitted that other accused
persons have been granted bail and the statement
to that effect has been made in paragraph no. 11
of the petition.
Considering the aforesaid submissions,
let the petitioner above named 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 the learned C.J.M.
2
Siwan, in connection with Assaon P.S. Case No.
25 of 2009.
The learned court below will be at
liberty to cancel the bail of the petitioner if
the petitioner fails to appear on three
consecutive dates or he gets involved in similar
nature of offence.
U.K. (Dinesh Kumar Singh,J.)