IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3007 of 2011
LALU SINGH, SON OF LATE GODA SINGH
Versus
THE STATE OF BIHAR
-----------
2 14.03.2011 Heard learned counsel for the petitioner as
well as learned Additional Public Prosecutor for the
State.
It appears from perusal of the impugned
order that the petitioner is languishing in jail custody
since 18.08.2007, and altogether six prosecution
witnesses have already been examined in the case, but
the aforesaid prosecution witnesses have not
supported the prosecution story.
Although, there is allegation that one pistol
along with six live cartridges were recovered from the
conscious possession of the petitioner and the said
pistol was looted property of Poraiyahat Police Station,
but taking into consideration the period of detention of
the petitioner as well as this submission of learned
counsel for the petitioner that the petitioner has
already been convicted and, thereafter, granted bail in
connection with alleged case of loot of the above stated
pistol, let the petitioner, namely, Lalu Singh be
released on bail on furnishing bail bonds of
Rs.10,000/-(ten thousand) with two sureties of the
like amount each to the satisfaction of learned
2
Additional Sessions Judge, F.T.C. 3rd, Banka in
connection with Sessions Trial No.21 of 2008 / Trial
No.237 of 2010 (arising out of Bounsi P.S. Case
No.127 of 2007), subject to condition that one of the
sureties must be close relative of the petitioner and
holder of the landed property, and furthermore, the
petitioner shall attend the above stated Sessions Trial
for the period of six months on each and every date in
person and if he fails to do so on two consecutive
dates without having any valid cause, the learned trial
court shall be at liberty to cancel the bail bonds of the
petitioner.
(Hemant Kumar Srivastava, J.)
PN