High Court Patna High Court - Orders

Ram Babu Singh vs The State Of Bihar on 19 January, 2011

Patna High Court – Orders
Ram Babu Singh vs The State Of Bihar on 19 January, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.44789 of 2010
                                     RAM BABU SINGH
                                             Versus
                                   THE STATE OF BIHAR
                                           -----------

2 19.1.2011 Learned counsel for the petitioner states that though

the charge sheet has been filed and pursuant to earlier order of

this Court passed in earlier anticipatory bail application, he was

required to surrender but in the changed circumstance he would

like to pursue this Court into extending privilege of bail even

after charge sheet is filed.

Let petitioner first inform the Court whether amount

of the lost money-value of the cheque has been paid to the

informant or not.

Put up on 2.2.2011 at the top of the list.

Till 2.2.2011 above named petitioner shall not be

arrested in Ara, Nawada P.S.Case no. 133 of 2008 appertaining

to Trial no., 2598 of 2009 arising out of G.R.No. 1967 of 2008

instituted under Sections 420 and 406/34 IPC pending before

learned Chief Judicial Magistrate, Bhojpur, Ara .

Let a copy of this order be sent to the Court concerned

through Fax at the cost of the petitioner.

Singh                                          ( Navaniti Prasad Singh, J.)