IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24128 of 2011
Satendra Yadav SON OF LATE TRILOKI YADAV
RESIDENT OF BHARKUNDA, P.S. NAWA NAGAR
DISTRICT BUXAR.
Versus
The State Of Bihar
----------------------------------
2 14/09/2011 Petitioner was granted bail earlier by virtue of
order dated 21.05.2009 as contained in annexure-1. He
is back again to the Court in the background that despite
there being representation on his part on the date fixed by
way of a petition filed under section 317 Cr. P.C., the
trial court rejected the same and cancelled his bail bond.
He was ordered to be taken into custody on 29.03.2011.
Submission of the learned Senior Counsel is that
there was no deliberate effort made on his part to come in
the way of smooth proceeding by the trial court and there
was a bona fide application filed in this regard which he
was made to believe would have been accepted by the
court below.
Giving the benefit of doubt, let petitioner
Satendra Yadav be enlarged on bail on furnishing bail
bond of Rs.20,000/- (Twenty thousand) with two sureties
of the like amount each to the satisfaction of the
-2-
Additional Sessions Judge Fast Track Court No. V,
Buxar in Sessions Trial No. 183-A of 2009 arising out of
Nawa Nagar P.S. Case No. 2/2009. One of the sureties
will be executed by a close blood relation and the other
by a person whose identity and relationship as such with
the petitioner would be stated on oath by way of affidavit
and verified by the trial court.
Petitioner may not get second indulgence of the
kind if he continues the way he is proceeding and he will
not, in any manner, create a situation where the trial
court is prevented from proceeding in the trial in smooth
manner.
AMIN/ (Ajay Kumar Tripathi, J.)