IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38145 of 2010
RUDAL RAM
Versus
STATE OF BIHAR
-----------
03/- 11-03-2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State, who is armed with carbon
copy of the case diary.
Petitioner is one of the named accused in this nine years
old case, but carries neither any specific allegation nor any criminal
antecedent and he is languishing in custody for more than nine
months.
Considering the facts and circumstances of the case, let
the petitioner, namely, Rudal Ram, is directed to be released on bail
on furnishing bail bond of Rs. 10,000/- (ten thousand only) with two
sureties of the like amount each to the satisfaction of learned Chief
Judicial Magistrate, Bettiah, West Champaran in connection with
Matiariya P.S. Case No. 37 of 2002. One of the bailor must be his
blood relative/public representative. Subject to condition to attend the
court regularly at least for two years or till disposal of the case,
whichever is earlier, in case of failure on three consecutive dates, the
privilege granted shall be deemed to be cancelled.
Praveen (Akhilesh Chandra, J.)