IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8620 of 2010
RAVINDRA MEHTA Son of Sunesh Mehta resident of
Village Harihar Urdana, P.S. Tandwa, District-
Aurangabad.
Versus
THE STATE OF BIHAR .
-----------
3 14.07.2010 Heard counsel for the petitioner and counsel for the
State.
Prayer for bail of the petitioner was rejected earlier by
order dated 15.10.2009 in Cr. Misc. No.32673 of 2009, wherein
liberty was given to him to move this Court for bail after
completing one year of his judicial custody.
Counsel for the petitioner would submit that the
petitioner is in custody in connection with the present case with
effect from 4.2.2009 and therefore has completed period of one
year in judicial custody.
Considering the aforementioned aspects, this Court
would direct the petitioner, namely, Ravindra Mehta to be released
on bail on furnishing bail bonds of Rs. 10,000/- (Ten thousand)
with two sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, Aurangabad in Simra P.S. Case No.16
of 2004 subject to the condition that one of the bailer would be
wife of the petitioner. It is also made clear that if the petitioner
would absent himself on two consecutive dates in course of trial
his bail so granted by this Court would be automatically cancelled.
Abhay Kumar ( Mihir Kumar Jha, J.)