High Court Patna High Court - Orders

Vidya Yadav vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Vidya Yadav vs The State Of Bihar on 22 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.1284 of 2011
                                      VIDYA YADAV
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 22.02.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

The petitioner seeks bail in connection with Sessions

Case No. 673 of 1997 arising out of Lakhisarai P.S. Case No.

159 of 1995 registered under sections-341, 323, 354,307/34 of

the of the Indian Penal Code.

It would appear from perusal of the impugned order

that the bail bond of the petitioner was cancelled on 22.08.2009

and, subsequently, he was arrested on 24.09.2010.

The contention of learned counsel for the petitioner is

that the petitioner is a railway employee and as a matter of fact,

he had been attending the court since the year, 1995. When the

evidence of the prosecution concluded, he went to his service

place after entrusting pairvi to his clerk but unfortunately, the

aforesaid clerk did not inform the petitioner about the

cancellation of his bail bonds.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, the petitioner, namely, Vidya

Yadav is directed to be released on bail on furnishing bail bond

of Rs 10,000/- (ten thousand) with two sureties of the like
-2-

amount each in connection with Sessions Case No. 673 of

1997 arising out of Lakhisarai P.S. Case No. 159 of 1995 to the

satisfaction of Additional Sessions Judge, Lakhisarai.

Since the prosecution evidence has already been

completed, the learned Additional Sessions Judge, Lakhisarai is

directed to dispose of the above-said Sessions Case No. 673 of

1997 arising out of Lakhisarai P.S. Case No. 159 of 1995

within three months from the date of receipt of this order.

AKV/-                                   (Hemant Kumar Srivastava,J.)