High Court Patna High Court - Orders

Sandeep Kumar vs State Of Bihar on 5 August, 2010

Patna High Court – Orders
Sandeep Kumar vs State Of Bihar on 5 August, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.12613 of 2010
SANDEEP KUMAR son of Sahjanand Singh, resident of village- Katarmala, P. S.
Neemachandpura, District- Begusarai.... Petitioner.
                                     Versus
                              STATE OF BIHAR
                                    -----------

2. 05.08.2010 Heard counsel for the petitioner and counsel

for the State.

The prayer of the petitioner for bail was earlier

rejected by order dated 1.12.2009 in Cr. Misc. No. 41140

of 2009 with an observation that he could renew his prayer

for bail after completing further six months of his judicial

custody.

Counsel for the petitioner would submit that

the petitioner has completed the period of six months of

custody from the date of earlier order of rejection of his

bail dated 1.12.2009 inasmuch as the petitioner is in

custody since 7.10.2009. Counsel for the petitioner also

submits that the petitioner has got no criminal antecedent

as has been asserted in paragraph 13 of the bail

application.

Considering the aforementioned aspects, this

Court would direct the petitioner, namely, Sandeep

Kumar to be released on bail on his furnishing bail bond of
2

Rs.10,000/- (Ten thousand) with two sureties of the like

amount each to the satisfaction of Chief Judicial

Magistrate, Begusarai in connection with Barauni P. S.

Case No. 322 of 2009, subject to the following

conditions;

(i) the two bail bonds will be furnished one by

government servant and the other by a close family

relative.

(ii) the petitioner will remain present in course

of trial on each and every date and his absence even for a

single day would automatically entail the consequences of

cancellation of his bail.

(iii) the petitioner in case now made accused

in any other criminal case, that would itself lead to

cancellation of his bail.

Subject to the aforementioned conditions, the

prayer for bail of the petitioner is allowed.

kanchan                           (Mihir Kumar Jha, J.)