IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36291 of 2010
SANJAY KUMAR SAH @ SANJAY KUMAR
Versus
STATE OF BIHAR
-----------
03. 09.03.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Perused the status report received from the trial
court. Petitioner is solitary named accused and apprehended
with some articles said to have been stolen from the shop of the
informant. The trial of this case has already commenced.
Considering the facts and circumstances of the case
and period of detention, let the petitioner, namely, Sanjay
Kumar Sah @ Sanjay Kumar, is directed to be released on bail
on furnishing bail bond of sum of Rs. 10,000/- (ten thousand
only) with two sureties of the like amount each to the
satisfaction of Additional Chief Judicial Magistrate, Dalsingsarai,
Samastipur, in connection with Ujiarpur P.S. Case No. 129 of
2009. Subject to condition to attend the court regularly at least
for two years or till disposal of the case, whichever is earlier,
and in the event of failure on three consecutive dates, the
privilege granted shall be deemed to be cancelled.
(Akhilesh Chandra, J.)
Rajeev/