High Court Patna High Court - Orders

Nagendra Singh vs The State Of Bihar on 24 August, 2011

Patna High Court – Orders
Nagendra Singh vs The State Of Bihar on 24 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr. Misc. No.27475 of 2011

                       NAGENDRA SINGH, SON OF LATE RAMANUJ SINGH,
                       RESIDENT OF VILLAGE - GORAKHARI, P.S. - BIKRAM,
                       DISTRICT - PATNA
                                                 ................. PETITIONER
                                       VERSUS
                       THE STATE OF BIHAR
                                           ........................ OPPOSITE PARTY
                                               -----------

02. 24.08.2011 Heard learned counsel for the petitioner and

the State.

Petitioner has misused the privilege of bail in

connection with Sessions Trial No. 1747 of 2007. He

absconded for three years and arrested on 31.03.2011,

since then he is in custody.

Counsel for the petitioner submits that

petitioner is ready to give undertaking that he will

participate in the trial on regular basis till its conclusion.

He will not misuse the privilege of bail any more.

Considering this fact, prayer for bail on behalf

of the petitioner, namely, Nagendra Singh, is allowed.

He 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 to the satisfaction of Additional

Sessions Judge-II, Danapur, District – Patna in

connection with Sessions Trial No. 1747 of 2007.

(Mridula Mishra, J.)
SKM