High Court Patna High Court - Orders

Raghunath Sharma vs The State Of Bihar on 11 August, 2010

Patna High Court – Orders
Raghunath Sharma vs The State Of Bihar on 11 August, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr. Misc. No.26033 of 2010
                          RAGHUNATH SHARMA, Son of Awadh Sharma
                                                Versus
                                     THE STATE OF BIHAR
                                              -----------

3/ 11.08.2010 Heard learned counsel for the petitioner and the State.

Petitioner is an accused in a case of misuse under Section

409 of the Indian Penal Code.

The petitioner was earlier granted bail by Chief Judicial

Magistrate on 30.07.1991, in Ahiyapur P.S. case no. 71 of 1991,

corresponding to Tr. No. 2010 of 2009. It appears that petitioner

surrendered in the court on 26.02.2009. The petitioner remained

absconding for more than 17 years and odd.

Learned counsel for the petitioner submits that petitioner

will appear in the court on each and every date fixed.

Having regard to the facts and circumstances of the case,

petitioner, named above, is directed to be released on bail on

furnishing bail bond of Rs. 20,000/- (Twenty thousand) with two

sureties of the like amount each to the satisfaction of Shri Pankaj

Mishra, Judicial Magistrate, 1st Class, Muzaffarpur / his successor in

connection with Ahiyapur P.S. case no. 71 of 1991 / Tr. No. 2019 of

2009, with the condition that one of the bailors would be a Class-III

Government employee and the other would be his immediate family

member, who will give an undertaking that they would ensure his

presence on the date fixed in the proceeding. It is further directed that

the petitioner will attend the court on each date, till four witnesses
-2-

are examined, thereafter he will not physically absent for two

consecutive dates at stretch, till the remaining witnesses are

examined.

(Samarendra Pratap Singh, J.)
Uday/