High Court Patna High Court - Orders

Sukhdeo Singh vs State Of Bihar & Anr on 27 June, 2011

Patna High Court – Orders
Sukhdeo Singh vs State Of Bihar & Anr on 27 June, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR.MISC. NO.31351 OF 2008
SUKHDEO SINGH, SON OF LATE SARYUG SINGH, RESIDENT OF VILLAGE
NANDNAMA, POLICE STATION HALSI, DISTRICT LAKHISARAI
                              VERSUS
  1. THE STATE OF BIHAR
  2. MANI BHUSHAN SINGH, SON OF LATE RAMANUJ SINGH, RESIDENT OF
     VILLAGE, POST OFFICE AND POLICE STATION SAMHO, DISTRICT
     BEGUSARAI
                              *********

3 27/06/2011 Heard Counsel for the petitioner and the A.P.P.

appearing on behalf of the State.

The petitioner is aggrieved by the order dated

07.06.2008 passed in Sessions Trial no. 373 of 2006 by

which the Additional Sessions Judge, Fast Track Court

No. III, Lakhisarai has directed that the petition filed for

anticipatory bail on behalf of the accused persons be

exhibited in Court.

I am sure that the Court below will be well

aware of the value of the contents of the anticipatory bail

application and the importance that can be attached to

such application, as such I find no reason that the

informant should suffer from apprehension on this count.

This application is disposed of with the

aforesaid directions.

Anand                                                      ( Sheema Ali Khan, J.)