IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.33814 of 2010
RAJENDRA MANDAL SON OF LATE KISHUN MANDAL, RESIDENT
OF VILLAGE BHANGHA, P.S. FALKA (POTHIA), DISTT.
KATIHAR.
Versus
THE STATE OF BIHAR
-----------
2. 14.9.2010. The petitioner has renewed his
prayer for bail in view of observation
given by this Court in Cr. Misc. No.7827 of
2010 on 16.3.2010 that petitioner will be
at liberty to renew his prayer for bail
after completion of ten months of custody
in the case. Learned counsel for the
petitioner submits that the petitioner is
in custody since 2.11.2009. The petitioner
is accused in a case for an offence under
Section 307 of the Indian Penal Code.
Keeping in view the fact that
earlier observation was granted to the
petitioner to renew his prayer for bail
after completion of ten months of his
custody in the present case, there is no
point to further detain the petitioner in
the present case. Accordingly, prayer for
bail is allowed.
Let the petitioner above named be
enlarged on bail on his furnishing bond of
2
Rs.10,000/- (ten thousand) with two
sureties of the like amount each to the
satisfaction of C.J.M., Katihar in Falka
(Pothia) P.S. Case No.134 of 2009, G.R.
No.1562 of 2009 with a condition that the
petitioner will co-operate during the trial
of the present case.
( Rakesh Kumar,J.)
N.H./