High Court Patna High Court - Orders

Sanjay Mahto @ Sanjay Kumar vs State Of Bihar on 23 June, 2010

Patna High Court – Orders
Sanjay Mahto @ Sanjay Kumar vs State Of Bihar on 23 June, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR.MISC. NO.6546 OF 2010
SANJAY MAHTO @ SANJAY KUMAR, SON OF LATE SATYA NARAYAN PRASAD
@ SARJUG MAHTO, RESIDENT OF VILLAGE RAUSHANGANJ JAMUARA,
POLICE STATION RAUSHANGANJ, DISTRICT GAYA
                              VERSUS
                        THE STATE OF BIHAR
                               ********

3 23/06/2010 Heard Counsel for the petitioner and the

A.P.P. appearing on behalf of the State.

The petitioner who is an accused in a case

under Section 364A of the Indian Penal Code has been

refused bail on two earlier occasions.

Learned Counsel for the petitioner has

remained in custody for two years and nine months.

The trial of the case will take sometime.

Considering all aspects, the above named

petitioner is directed to be released on bail in Kadam

Kuan (Kankarbagh) Police Station Case No. 546 of

2006 (Sessions Trial No. 1603 of 2007 on furnishing

bail bond of Rs. 10,000/- each with two sureties of the

like amount each to the satisfaction of the Additional

Sessions Judge, Fast Track Court No. I, Patna

subjection to the following conditions.

(i) Both the bailors should be related to the

petitioner;

(ii) The attested copies of the photographs of

the bailors should be affixed on the bail bonds; and
2

(iii) the petitioner will attend the Trial Court

on each and every date as and when required by the

Trial Court and his absence even for a single date

without any reason to the satisfaction of the Trial Court,

will result in the cancellation of his bail bonds.

Anand                                        ( Sheema Ali Khan, J.)