High Court Patna High Court - Orders

Shrikant Singh @ Satyendra Singh vs State Of Bihar on 16 June, 2010

Patna High Court – Orders
Shrikant Singh @ Satyendra Singh vs State Of Bihar on 16 June, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.19574 of 2010
                         SHRIKANT SINGH @ SATYENDRA SINGH
                                             Versus
                                      STATE OF BIHAR
                                           -----------

02/ 16.06.2010 Heard learned counsel appearing on behalf of the petitioner

and learned counsel appearing on behalf of the State.

The petitioner is in custody in connection with Sessions

Trial No. 105 of 2010 arising out of Karpi P.S. Case No. 80 of 1997

for offences punishable under Sections 147, 148, 149, 302, 307, 324,

337, 353,341, 342, 379 and 120(B) of the Indian Penal Code and

Section 27 of the Arms Act.

The petitioner was earlier granted bail by this Court in

Criminal Misc. No. 1500 of 1997 vide order passed on 2.2.1998. It

appears that subsequently an application under Section 317 of the

Cr.P.C. was filed for representation of the petitioner through his

advocate and which was rejected by the Court below and who was

also pleased to cancel the bail bond of the petitioner. The petitioner

was thereafter taken into custody on 4.7.2009.

Submission is that the petitioner would abide by the

conditions set up by this Court for consideration of his prayer for bail.

Having regard to the fact that petitioner has remained in

custody since 4.7.2009 i.e. almost a period of 11 months, let the

petitioner Shrikant Singh @ Satyendra Singh be released on bail on

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

sureties of the like amount each to the satisfaction of IInd Additional
-2-

Sessions Judge, Jehanabad in connection with Sessions Trial No. 105

of 2010 arising out of Karpi P.S. Case No. 80 of 1997 subject to the

condition that the petitioner would be attending the trial on each and

every date fixed and the failure on his part to attend the trial on two

consecutive dates without any reasonable explanation to the

satisfaction of the trail court would confer liberty on the trial court to

initiate proceedings for cancellation of his bail bonds and for taking

him into custody.

S.Sb/-                               (Jyoti Saran, J.)