IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27458 of 2010
RAJAN SAH @ RAJAN KR, SON OF KANCHAN SAH.
Versus
THE STATE OF BIHAR
-----------
3 22.09.2010 Heard both sides.
Petitioner has renewed his prayer for bail in the light of
liberty so granted to him by order dated 26.8.2009 passed on his
earlier bail application being Cr. Misc. no. 17601 of 2009
(Annexure-1).
A status report was called for in this case by order
dated 28.7.2010 which has been received and is placed at Flag-
A. From perusal of the report, it appears that the trial has already
commenced in which four witnesses have already been
examined.
Considering the materials on record including the
report, this Court, while declining the prayer of the petitioner,
disposes of the application by the following order:
Let the Trial Court endeavour and examine remaining
prosecution witnesses within four months from the date of
receipt/communication of a copy of this order in the court below
failing which the Trial Court shall release the petitioner on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount subject to the following two conditions:
(i) One of the bailers will be own/close
family member of the petitioner.
(ii) The petitioner shall appear in person on
2
each and every date fixed in the Court
below. In case of default on two
consecutive occasions without any
cogent/satisfactory reason, the bail bond
of the petitioner shall be cancelled and
thereafter the Trial Court will be at liberty
to secure his arrest in accordance with
law.
( Kishore K. Mandal, J. )
pkj