IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43302 of 2010
WAKIL SAH
Versus
THE STATE OF BIHAR
-----------
2/- 13.01.2011 Heard learned counsel for the petitioner as well as
learned P.P. for State.
Petitioner seeks his bail in connection with
Begusarai Mufassil P.S. Case No. 226 of 2001 registered
under Sections 147, 148, 149, 341, 323, 448, 380,504 and
427of the I.P.C.
Petitioner was all along on bail but his bail was
cancelled on 04.08.2008 and subsequently, he surrendered
before the Court below on 24.09.2010. No doubt, on earlier
occasion also the petitioner had committed same type of
mistake but simultaneously, it is also evident from the
record that the trial of the petitioner is pending since the
year 2001.
Considering the aforesaid facts and
circumstances as well as submission of the parties, above
named petitioner is directed to be released on bail on
furnishing bail bonds of Rs. 10,000/ with two sureties of the
like amount each to the satisfaction of learned Sub-
Divisional Judicial Magistrate, Begusarai in connection
with above stated Begusarai Mufassil P.S. Case No. 226 of
2
2001.
The Trial Court is directed to expedite the trial
of the petitioner and shall take all effective and possible
steps to conclude the trial of the petitioner within a period
of nine months from the date of receipt of a copy of this
order. Furthermore, the petitioner shall co-operate the
learned Trial Court by giving his presence before the
learned Trial Court on each and every date till the
conclusion of the trial, and if he fails to do so without
having any valid reason, the Trial Court shall be at liberty
to cancel the bail bonds of the petitioner.
( Hemant Kumar Srivastava, J.)
Ashwini/-