High Court Patna High Court - Orders

Saroj Rai vs The State Of Bihar on 16 August, 2010

Patna High Court – Orders
Saroj Rai vs The State Of Bihar on 16 August, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.21411 of 2010
Saroj Rai, Son of Ram Nath Rai, Resident of Village Hirani Bag
Goshala, Police Station Chapra Muffasil, District Saran.
                                                ------- Petitioner
                               Versus
The State of Bihar                             ------- Opp. Party
                            -----------

2 16.08.2010 Heard learned counsel for the

petitioner and counsel for the State.

Considering the fact that earlier the

prayer for bail of the petitioner was

rejected by this Court by order dated

8.10.2009 in Cr. Misc. No. 28349 of 2009 with

an observation that the petitioner could

renew his prayer for bail after completing

one year of his judicial custody and that the

petitioner is in custody since 28.4.2009,

this Court would direct for release of the

petitioner, namely, Saroj Rai on bail on

furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like

amount each to the satisfaction of Chief

Judicial Magistrate, Chapra in connection

with Bhagwan Bazar P.S. Case No. 16 of 2009

subject to the following conditions:-

(i) The two bail bonds will be

furnished, one by the Government servant and

the other by a close family relative.
2

(ii) The petitioner will remain

present in course of trial on each and every

day and his absence even for a single day

would automatically entail the consequences

of cancellation of his bail.

(iii) The petitioner in case is 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.

Rsh                                   (Mihir Kumar Jha, J.)