IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20797 of 2011
Ram Nandan Yadav @ Lorik Yadav
Versus
The State Of Bihar
-----------
2 18-07-2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
The contention of learned counsel for the petitioner is
that the bail bonds of the petitioner was cancelled by the
learned court below on 13.04.2011 but as a matter of fact, on
the aforesaid date, the petitioner was present in the court but
one Additional Public Prosecutor who was conducting this case,
disclosed this fact that there was no witness on behalf of the
prosecution and having learnt the aforesaid fact, the petitioner
left the court and subsequently, another Public Prosecutor, filed
attendance of witness before the court resulting cancellation of
bail bonds of the petitioner. In support of this contention, he
drew my attention towards Annexures-2 & 3 of the petition.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, let the
petitioner, namely, Ram Nandan Yadav @ Lorik Yadav be
released on bail on furnishing bail bonds of Rs 10,000/- (ten
thousand) with two sureties of the like amount each in
connection with Upahara P.S. Case No. 20 of 2007
corresponding to Sessions Trial No. 115 of 2010 to the
satisfaction of Additional Sessions Judge (Fast Track Court No.-
V), Aurangabad.
AKV/- ( Hemant Kumar Srivastava,J.)