High Court Patna High Court - Orders

Soney Lal Rai vs State Of Bihar on 11 August, 2010

Patna High Court – Orders
Soney Lal Rai vs State Of Bihar on 11 August, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.27781 of 2010
    SONEY LAL RAI, son of Ram Pani Rai, village and PS Sonepur, District Saran -
                                     Petitioner.
                                        Versus
                                   STATE OF BIHAR .
                                     -----------

2 11.8.2010 Earlier the petitioner was granted bail but in spite of the

specific order of this court absented himself.

Learned counsel for the petitioner submits that other co-

accused were also absent who have been released on bail by the court

below.

Considering the aforesaid facts, petitioner is directed to

be released on bail in connection with S.T. No. 134/2008 arising out of

Budha Colony P.S. Case No. 163 of 2005 on furnishing bail bond of

rupees ten thousand with two sureties of the like amount each to the

satisfaction of the FTC III, Patna with the condition that he will

cooperate with the court and appear on each and every date and if he

absents himself even on a single date without cause, his bail bond shall

stand cancelled.

           haque                                          (Sheema Ali Khan, J.)