IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9508 of 2011
SHANKAR SINGH, Son of Shiv Ram Singh,
Resident of Village-Sonbarsa, Police Station-Samho,
District-Begusarai.
........Petitioner
Versus
THE STATE OF BIHAR
....Opposite Party
-----------
3/ 20.04.2011 Heard learned counsel for the petitioner.
No body appears on behalf of the State of Bihar.
The prayer for bail made on behalf of the
petitioner was earlier rejected by an order dated
16.03.2010 passed in Cr. Misc. No.9179 of 2010
(Annexure-1) with an observation that if the trial of
the petitioner is not concluded within a period of one
year, without there being any fault on the part of the
petitioner, then he shall be at liberty to renew his
prayer for bail.
By an order dated 23.03.2011 passed in
the present proceeding, a report was called for from
the learned trial court about the status of trial of the
petitioner.
Now a report at Flag ‘A’ has been received
from the trial court, on perusal of which it appears
that prosecution witnesses are not being produced.
2
It is submitted that the petitioner is in judicial
custody since 29.06.2009.
In the aforesaid facts and circumstances,
the prayer for bail made on behalf of the petitioner is
allowed. Let the above named petitioner be
released on bail on furnishing bail bond of
Rs.10,000/- (ten thousand) with two sureties of
like amount each in connection with Sessions Trial
No.31 of 2010, arising out of Suryagarha P.S.
Case No.5 of 2003 to the satisfaction of learned
Additional District Judge, F.T.C.-3, Lakhisarai.
However, one of the bailors must be a
government servant.
( Birendra Prasad Verma, J.)
Anjani/