IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32820 of 2010
1. SHIVI BIND, S/o Kailu Bind.
2. Basu Bind, S/o Gainu Bind.
Versus
THE STATE OF BIHAR
-----------
02. 01.10.2010 Heard learned counsel for the petitioners and the
State.
The petitioners seek bail in a case instituted for
the offences under Sections 147, 148, 149, 307, 337,
353, 379, 511 and 323 of the Indian Penal Code and
Section 27 of the Arms Act.
Considering that for misuse of privilege of bail for
a period of about seven years the petitioners have
remained in custody since 28.04.2010 and 29.04.2010
respectively, let the petitioners, above named be released
on bail on furnishing bail bonds of Rs. 5,000/- (Five
Thousand) each with two sureties of the like amount each
or any other surety as fixed by the Court to the
satisfaction of Additional Sessions Judge, F.T.C.-III, Patna
in connection with S.Tr. No. 94 of 1996 arising out of
Dhanarua P.S. Case No. 79 of 1991 subject to the
following conditions:- (i) That one of the bailors will be a
close relative of the petitioners who will give an affidavit
giving genealogy as to how he is related with the
petitioners and the other bailor shall be the son/brother
of the petitioners. The bailor will also undertake to inform
2
the Court if there is any change in the address of the
petitioners. (ii) That the petitioners will be well
represented on each date and if they fail to do so on two
consecutive dates, their bail will be liable to be cancelled.
The Trial Court is directed to expedite the trial
and conclude it positively within a period of nine months
in view of the fact that the occurrence is of the year 1991
and the Sessions Trial is of the year 1996.
(Anjana Prakash, J.)
Vikash/-