IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1214 of 2011
PRAHLAD MANDAL
Versus
THE STATE OF BIHAR
2 22.02.2011
Heard learned counsel for the petitioner as well as learned
P.P. for the state.
The petitioner seeks his bail in connection with Sultanganj
P.S. Case No. 102 of 1999 corresponding to Sessions Trial No. 216A
of 2003 registered under sections 302,201 and 120B/34 of the Indian
Penal Code.
It appears from perusal of the impugned order that earlier
petitioner was facing trial and he was on bail but when the case was
fixed for recording the statement under section 313 of the Cr. P.C, he
jumped bail sometime in the year 2006. Subsequently, case record of
the petitioner was separated from the original record and non-bailable
warrant of arrest was issued against him and at the strength of the
aforesaid warrant, petitioner was arrested and he was remanded in the
case on 16.8.2010 and since then he is languishing in jail custody.
In the aforesaid circumstances, the petitioner, Prahlad
Mandal is directed to be released on bail on furnishing bail bond of Rs
10,000/- (ten thousand) with two sureties of the like amount to the
satisfaction of Additional Sessions Judge, FTC No. 5 Bhagalpur in
Sessions Trial No. 216A of 2003 arising out of Sultanganj P.S. Case
no. 102/1999 subject to the condition that one of the sureties must be
close relative of the petitioner.
Shahid (Hemant Kumar Srivastava,J.)