High Court Patna High Court - Orders

Shiv Sharan Singh vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Shiv Sharan Singh vs The State Of Bihar on 16 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.23958 of 2011
                                   Shiv Sharan Singh
                                         Versus
                                  The State Of Bihar
                                         ---------

02. 16.08.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State.

The petitioner apprehends his arrest in connection

with Marhowrah P.S. Case No. 91/1990, S. Tr. No.

1344/2004, pending in the court of Additional Sessions Judge,

F.T.C. IV, Chapra, is named accused in this 21 years old case,

but after investigation he was not sent up for trial. However,

during trial of other co-accused, he has been summoned under

section 319 of the Code of Criminal Procedure towards fag

end of the year 2008.

Considering the facts and circumstances and nature

of allegation, in the event of his arrest or surrender within a

period of four weeks, let the above-named petitioner be

enlarged on bail on furnishing bail bond of sum of Rs.

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

amount each to the satisfaction of Additional Sessions Judge,

F.T.C. IV, Saran at Chapra, in connection with Marhowrah

P.S. Case No. 91/1990, S. Tr. No. 1344/2004, subject to
2

condition under section 438(2) of the Code of Criminal

Procedure, and additional condition to attend the court

regularly at least for two years or till disposal of the case,

whichever is earlier and in the event of failure on two

consecutive dates, without any reasonable explanation, the

privilege granted shall be deemed to be cancelled.

Rajeev/                              ( Akhilesh Chandra, J.)