IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7936 of 2011
RAM BABU RAM S/O SATYA NARAYAN RAM, R/O MOHALLA WARD NO. 14,
BHABHUA, P.S.-BHABHUA, DISTRICT-KAIMUR.
............Petitioner
Versus
THE STATE OF BIHAR
..............Opposite Party
-----------
02 03.03.2011 Earlier attempt of the petitioner for grant of bail in the event of
arrest was permitted to be withdrawn by this Court under order dated
07.10.2010 (Annexure-1). This petition has been filed for grant of bail in
the event of arrest relying on order dated 11.02.2010 passed by the
Sessions Judge, Bhabhua in bail petition No. 62 of 2010 (Annexure-5),
whereunder co-accused against whom similar allegation has been raised in
the First Information Report has been granted bail by the Sessions Judge.
Having heard the counsel for the petitioner and the State, I
direct the petitioner to surrender in the court of Chief Judicial Magistrate,
Kaimur at Bhabhua in connection with Bhabhua P.S. Case No. 20 of 2010
and apply for regular bail, which should be considered in accordance with
law in the light of the order dated 11.02.2010.
Application stands disposed of.
( V.N. Sinha, J.)
Safik