IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18853 of 2010
UPENDRA PRASAD son of late Laxman Prasad, resident of village -
Kothia, P S - Kanti, District-Muzaffarpur.
Versus
STATE OF BIHAR
-----------
05. 01.12.2010 Petitioner has been taken in custody on 9.11.2008 in the
background of institution of Sadar P S Case No. 340 of 2008 registered
under several sections of the Arms Act and 414 of the Indian Penal
Code.
After having perused the report of the trial court and on a
categorical affidavit having been filed on behalf of the petitioner that
petitioner will participate in the trial on each and every date personally
and failure to do so will entail cancellation of his bail, keeping the
period he has undergone and such an assurance, let the petitioner
Upendra Prasad be enlarged on bail on furnishing bail bond of
Rs.15,000/- with two sureties of the like amount each to the satisfaction
of the court of Smt. Reshma Verma, Judicial Magistrate, 1st Class,
Muzaffarpur in connection with Trial No. 1242 of 2010 arising out of
Sadar P S Case No.340 of 2008. One of the surety will be executed by
the wife of the petitioner on due identification and other by a close
relation. If the petitioner is found indulging in any other criminal
activity, the prosecution has freedom to seek cancellation of bail even in
this case.
rkp ( Ajay Kumar Tripathi, J.)