IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14817 of 2010
1. SUMANT KUMAR S/O LATE CHANARIK RAI R/O
VILL.-ALAHANPURA,P.S.-BIHTA,DIST.-PATNA.
Versus
1. THE STATE OF BIHAR
-----------
4 20/04/2011 Heard learned counsel for the petitioner and
learned A.P.P. for the State.
Petitioner is in custody since 28.06.2008 when
he became an accused in Maner P.S. Case No. 96/2008.
Since the trial of the case has not proceeded in the last
three years, taking into consideration the period the
petitioner spent in jail as well as coupled with an
affidavit which has been filed by his brother Ujjain Rai,
who undertakes the responsibility of the petitioner for his
good conduct and participation of the petitioner in trial,
let petitioner Sumant Kumar 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 Additional Chief Judicial Magistrate,
Danapur in Maner P.S. Case No. 96 of 2008 . One surety
must be furnished by the said brother Ujjain Rai and
other by an elected representative. It is made clear that
the petitioner will co-operate in the trial by appearing on
-2-
each and every date either through himself or through his
lawyer and shall not indulge in any criminal activity in
future and if any material emerges in this regard, then the
petitioner may loose the privilege of bail granted to him.
AMIN/ (Ajay Kumar Tripathi, J.)