High Court Patna High Court - Orders

Prem Singh vs The State Of Bihar on 3 March, 2011

Patna High Court – Orders
Prem Singh vs The State Of Bihar on 3 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.1894 of 2011
                                      PREM SINGH
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 03.03.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

It would appear from perusal of the impugned order

that the bail bond of the petitioner was cancelled on 08.11.2007

and after that, he was remanded by the court below on

28.10.2010 and since then, he is languishing in jail custody.

In view of the aforesaid circumstances, let the

petitioner, namely, Prem Singh is directed to be released on bail

on furnishing bail bond of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with Sessions

Trial No. 424 of 2000 arising out of Islampur P. S. Case No. 53

of 1998 to the satisfaction of Additional Sessions Judge-II,

Hilsa, Nalanda.

         AKV/-                                    (Hemant Kumar Srivastava,J.)