IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36138 of 2010
RAVI SHANKAR THAKUR @ BAMBAM THAKUR
Versus
STATE OF BIHAR & ANR
3 09.12.2010
Heard learned counsel for the petitioner as
well as learned counsel for the state.
Learned counsel for the petitioner disputed
the findings of learned Sessions Judge and submitted
that the petitioner was never released on bail on the
basis of compromise. Although learned Sessions
Judge has reported that the complainant had
appeared before him in person at the time of hearing
of bail petition of this petitioner but he did not mention
this fact as to whether the petitioner was actually
released on bail on the basis of compromise or not?
Let a report be called for from learned
Sessions Judge, Gaya as to whether the petitioner is
languishing in jail custody throughout from the date of
his remand or not and furthermore, as to whether the
petitioner was ever released on provisional bail or not.
The report must reach to this court within a
week from the date of receipt of this order.
Let the aforesaid report be called for from
learned Sessions Judge, Gaya through fax at the cost
of the petitioner.
-2-
List the matter within top ten cases after
receipt of the same.
AKV/- (Hemant Kumar Srivastava,J.)