High Court Patna High Court - Orders

Rajeev Kumar vs State Of Bihar on 17 August, 2010

Patna High Court – Orders
Rajeev Kumar vs State Of Bihar on 17 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.24674 of 2010
            RAJEEV KUMAR, son of Bandhu Singh, resident of
            village   Dumri,   P.S.   Pakribarawan,   District
            Nawadah
                                   Versus
                               STATE OF BIHAR
                                -----------

2. 17.8.2010 Heard counsel for the parties.

Considering the fact that the

prayer for bail of the petitioner was

earlier rejected by an order dated

30.10.2009 in Cr.Misc.No. 36044/2009 with an

observation that the petitioner could renew

his prayer for bail after completing one

year of his judicial custody and the fact

that the petitioner is in jail since

22.5.2009, this Court would direct the

petitioner, Rajeev Kumar, to be released on

bail on his furnishing bail bond of Rs.

10,000/- (Rs. Ten thousand) with two

sureties of the like amount each to the

satisfaction of the F.T.C. No.IV, Nawadah in

S.Tr.No. 126 of 2010/ 11 of 2010 arising out

of Pakribarawan P.S.Case No. 52/2009,

subject to the following conditions:

(i) The two bail bonds will be

furnished, one by the Government servant and

the other by a close family relative.

(ii) The petitioner will remain
2

present in course of trial on each and every

day and his absence even for a single day

would automatically entail the consequences

of cancellation of his bail.

(iii) The petitioner in case is now

made accused in any other criminal case,

that would itself lead to cancellation of

his bail.

Subject to the aforementioned

conditions, the prayer for bail of the

petitioner is allowed.

(Mihir Kumar Jha,J.)

Surendra/