High Court Patna High Court - Orders

Md.Babloo vs The State Of Bihar on 25 February, 2011

Patna High Court – Orders
Md.Babloo vs The State Of Bihar on 25 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.35383 of 2010
                         MD.BABLOO son of Nasrul Haque, resident
                         of Phulwarisharif, Naya Tola, Paithan Toli,
                         P.S.-Phulwarisharif, Dist.- Patna.
                                             Versus
                                   THE STATE OF BIHAR
                                             -----------

3. 25.2.2011. Heard Mr. Shashi Shekhar Sharma, learned counsel

for the petitioner and Mr. Nasim Yahya, learned Additional Public

Prosecutor.

The petitioner, who is in custody in S. Tr. No.1567

of 2007 arising out of Phulwarisharif P.S. Case No.312 of 2007 for

the offence under section 366A/34 of the Indian Penal Code, has

prayed for grant of bail.

Without going into the merit of the case, the court is

inclined to extend privilege of bail to the petitioner on the ground

that charge in this case was framed on 7.1.2008 however, till date

not even a single witness has been examined which is evident from

the impugned order itself. The petitioner is in custody since

22.6.2007.

Let the petitioner, above named, be released on bail

on furnishing bail bond of Rs.10,000/- with two sureties of the like

amount each to the satisfaction of learned Fast Track Court No.II,

Patna in connection with Phulwarishrif P.S. Case No.312 of 2007.

Md.S.                                            ( Rakesh Kumar, J.)