High Court Patna High Court - Orders

Rajendra Prasad vs The State Of Bihar on 18 April, 2011

Patna High Court – Orders
Rajendra Prasad vs The State Of Bihar on 18 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.10024 of 2011
                                     RAJENDRA PRASAD
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

03/ 18.04.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State assisted by the learned counsel for the

informant.

It would appear from perusal of the impugned order that

after commitment, the petitioner did not appear before the Sessions

court as a result of which his bail bonds was cancelled on 24.12.2009

and subsequently, he was arrested on the strength of warrant of arrest

issued against him and since 22.2.2011, he is languishing in jail

custody.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let petitioner,

Rajendra Prasad, be released on bail on furnishing bail bonds of Rs

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

of the 3rd Addl. Sessions Judge, East Champaran, Motihari in

Sessions Trial no.622/2009 arising out of Chhourodano P.S. Case no.

55/2006.

      shahid                                              (Hemant Kumar Srivastava,J)