High Court Patna High Court - Orders

Vikash Chandra @ Vikash Chandra … vs The State Of Bihar on 23 February, 2011

Patna High Court – Orders
Vikash Chandra @ Vikash Chandra … vs The State Of Bihar on 23 February, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.5141 of 2011
VIKASH CHANDRA @ VIKASH CHANDRA JHA @ VIKKY S/O SUBHAH CHANDRA
JHA R/O A/90, HOUSING COLONY, P.S.- KANKARBAGH, PATNA
                                    Versus
                           THE STATE OF BIHAR
                                  -----------

2. 23.02.2011 Heard the parties.

Without considering the merits of the matter

and purely going by the plea which has been placed

afresh through the supplementary affidavit filed today

to which is annexed a marriage card pointing out that

the marriage of the sister of the petitioner is likely to be

solemnized on 7th March, 2011, let the above named

petitioner be released on bail on furnishing bail bond of

Rs. 10,000/- with two sureties of the like amount is to

the satisfaction of learned Additional Sessions Judge

IIIrd, Patna, in Sessions Trial No. 1590 of 2008 in

connection with Budha Colony P.S. Case No. 197 of

2007, subject to the following conditions:- (i) That one

of the bailors shall be the father of the petitioner, (ii)

The petitioner shall surrender in the court below on

14.3.2011 and file an affidavit with the present

petition, where after this petition shall be listed for

final hearing.

( Dharnidhar Jha, J. )
B.Kr./ Fahad.