High Court Patna High Court - Orders

Raja Singh @ Ravi Shankar … vs State Of Bihar on 30 August, 2010

Patna High Court – Orders
Raja Singh @ Ravi Shankar … vs State Of Bihar on 30 August, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CR. APP (DB) No.763 of 2008
           RAJA SINGH @ RAVI SHANKAR CHOUDHARY @ RAVI SHANKAR SINGH .
                                                Versus
                                        STATE OF BIHAR .
                                              -----------

5 30.8.2010 Reg:- I.A. No. 820 of 2010

Appellant Raja Singh @ Ravi Shankar Choudhary

@ Ravi Shankar Singh has renewed his prayer for bail in

the light of the observation made while considering his

prayer for bail on earlier occasions by order dated

22.7.2008 that it is being rejected at this stage.

Counsel for the appellant submits that the

appellant has completed five years and four months in

custody.

Considering this fact, prayer for bail on behalf of

above named appellant is allowed. Let appellant be

enlarged on bail on furnishing bail bond of Rs.10,000/-(ten

thousands) with two sureties of the like amount each to the

satisfaction of the Additional Sessions Judge, Fast Track

Court NO.III, Madhubani in Sessions Trial No. 83 of

2006/ 20 of 2006.

Realization of fine shall remain stayed.

Akumar                                                     ( Mridula Mishra, J.)


                                                           (Dharnidhar Jha,J.)