IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18235 of 2010
SANJAY SINGH @ MAHATMA, SON OF SHEO KUMAR SINGH, RESIDENT OF VILLAGE-
AGWANPUR, P.S. BARH, DISTRICT-PATNA.
.....Petitioner.
Versus
THE STATE OF BIHAR .....Opposite Party.
-----------
02/ 30.06.2010 Heard learned Senior Counsel Mr. Shakil
Ahmad Khan and learned Counsel for the State.
Earlier prayer for bail of the petitioner
was rejected vide Annexure-1 with liberty that
if the trial is not concluded within one year
then the petitioner may renew his prayer for
bail before the court below.
The petitioner has renewed his prayer for
bail before the court below and it has been
submitted that the petitioner has been
implicated only because an A.S.I. was killed.
There is no progress in the case.
From the impugned order, it appears that
charge has been framed on 17.05.2007 and not
even one witness has been examined as yet. The
petitioner is in custody since 04.08.2006.
Considering the facts and circumstances
of the case, the above named petitioner is
directed to be released from custody on bail on
furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount
each to the satisfaction of the learned
2
Additional Sessions Judge IV/his successor
court, Barh in connection with Sessions Trial
No. 1166 of 2006 arising out of Barh P.S. Case
No. 524 of 1992.
(Shyam Kishore Sharma, J.)
kksinha/