IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32760 of 2010
SARWAN THATHERA @ ARUN @ SHARAVAN THATHERA SON OF SURENDRA
THATHERA, RESIDENT OF NAND NAGAR COLONY, P.S. BAHADURPUR,
DISTRICT- PATNA
Versus
STATE OF BIHAR
-----------
2 15.09.2010 Heard learned counsels for the petitioner
and the State.
The second attempt for bail on behalf of the
petitioner was rejected on 10th February, 2010 with
observation that in case the trial is not concluded within
six months it will be open for the petitioner to renew the
prayer for bail.
It is submitted that the charge has been
framed on 05.03.2009 and till date no witness has been
examined. Petitioner is in custody since 08.02.2008.
Considering the facts and circumstances of
the case, it is directed that let the petitioner, above
named, be released on bail on furnishing bail bonds of
Rs. 10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of the Addl. Sessions
Judge, Patna City in connection with S.T. No. 2190 of
2008 arising out of Sultanganj P.S. Case No. 420 of 2006.
Manish/- (Shailesh Kumar Sinha,J.)