High Court Patna High Court - Orders

Bharato Singh And Ors. vs The State Of Bihar on 7 April, 2011

Patna High Court – Orders
Bharato Singh And Ors. vs The State Of Bihar on 7 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.7168 of 2011
                                       1.BHARAT SINGH
                              2. CHAUDHARI CHARAN SINGH
                                              Versus
                                    THE STATE OF BIHAR
                                    --------

02/ 07.04.2011 Heard learned counsel for the petitioners as well as learned

Addl. P.P. for the State.

It would appear from perusal of the impugned order that the

learned Addl. Sessions Judge I, Ara has already given opportunity to

the petitioners to renew their prayer for bail before the trial court if the

trial is not concluded within four months.

The impugned order of the learned Addl. Sessions Judge I,

Ara has been passed on 27.1.2011 but it is surprising enough that

without taking any step before the learned court below, petitioners

have come before this court for bail.

In the aforesaid circumstances, this criminal miscellaneous

petition stands disposed of with direction to the petitioners that, if so

advised, they may take steps in the light of the order dated 27.1.2011

passed by the learned Addl. Sessions Judge I, Ara.

It is made clear that if any bail petition is filed by the

petitioners before the learned court below, the learned courts below

shall consider the bail petition in the light of the observations given by

the learned Addl. Sessions Judge I, Ara.

Let this order be communicated to the court of CJM,

Bhojpur at Ara in Udwant Nagar P.S. Case no. 228/2010 through FAX

at the cost of the petitioners.

      shahid                                                  (Hemant Kumar Srivastava,J)