High Court Patna High Court - Orders

Nirjesh Kumar @ Naga Singh vs State Of Bihar on 3 November, 2010

Patna High Court – Orders
Nirjesh Kumar @ Naga Singh vs State Of Bihar on 3 November, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.39632 of 2010
         NIRJESH KUMAR @ NAGA SINGH @ NIRJESH SINGH,
          S/O Sri Swaraj Singh                     .................Petitioner
                               Versus
         STATE OF BIHAR                            ..........Opposite Party.
                            ----------

2 3.11.2010 Heard learned counsels appearing on behalf of the

petitioner and the State.

This is an application for bail in a case of misuse. The

petitioner is languishing in custody since 6.2.2008, in a case

registered under Sections 302/34, 386 of the Indian Penal Code

and 27 of the Arms Act.

Learned counsel for the petitioner submits that initially

petitioner was granted bail but his bail bond was cancelled in July,

2002. It is further submitted that petitioner undertakes to appear on

each and every date.

Considering the aforesaid facts, let the petitioner

above named be released 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 Additional District Judge II, Barh (Patna)

in connection with Sessions Trial No. 735 of 2008 arising out of

Barh (Athmalgola) P.S. Case No. 182 of 2001.

The impugned order reflects serious criminal

antecedent of the petitioner. In that view of the matter, learned

court below will be at liberty to cancel the bail bond of the

petitioner positively, if he fails to appear on two consecutive dates.

    Bhardwaj                                         (Dinesh Kumar Singh, J.)