High Court Patna High Court - Orders

Raghubar Bind vs The State Of Bihar on 13 October, 2011

Patna High Court – Orders
Raghubar Bind vs The State Of Bihar on 13 October, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        Criminal Miscellaneous No.34244 of 2011
                       ======================================================
                       Raghubar Bind, S/o Sadhu Bind, R/o Village-Babura, P.S.-BArhara,
                       District-Bhojpur
                                                                               .... .... Petitioner
                                                         Versus
                       The State of Bihar                               .... .... Opposite Party/s
                       ======================================================
                       Appearance :
                       For the Petitioner/s     : Mr.
                       For the Opposite Party/s :  Mr. Binod Bihari Singh, A.P.P.
                       ======================================================
                       CORAM: HONOURABLE MR. JUSTICE DINESH KUMAR SINGH

                       ORAL ORDER

(Per: HONOURABLE MR. JUSTICE DINESH KUMAR SINGH)

2 13-10-2011 Petitioner has filed the present application for bail in a case of

misuse.

Initially, the case was registered under Sections 302 & 120B

of the Indian Penal Code.

It appears from the record that the petitioner was granted bail

on merits. Subsequently his bail bond was cancelled on 27.04.2004 while the

petitioner was arrested on 31.01.2011. It is submitted that charges have not

yet been framed in the matter.

Considering the period of detention in custody, let the

petitioner above named be released on bail on furnishing bail bond of Rs.

10,000/- with two sureties of the like amount each to the satisfaction of the 1st

Additional District & Sessions Judge, Ara (Bhojpur) in connection with S.T.

No. 176 of 2011 arising out of Barhara P.S. Case No. 166 of 1996.

Learned trial court will be at liberty to cancel the bail of the

petitioner, if the petitioner defaults two consecutive dates during trial.

Sujit/-                                        (Dinesh Kumar Singh, J)