1
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35358 of 2010
RANJAY SHARMA S/O RAM AJANAM SHARMA @ MANTU
SHARMA
-PETITIONER
Versus
THE STATE OF BIHAR -OPP.PARTY
3 07.03.2011
Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
Petitioner’s name appears emerged in this
case during investigation and almost in similarly situated
circumstances co-accused has already been granted the
privilege by other Benches of this Court.
Considering the facts and circumstances of
case, the petitioner is directed to be enlarged on bail on
his furnishing bonds of Rs.10,000/- (Rupees ten
thousand) with two sureties of the like amount each to
the satisfaction of the 1st Additional Disctrict and
Sessions Judge-cum-Special Judge, S.C.S.T. (P.A.) Act,
Gaya, in Belaganj P.S. Case no. 57 of 1999 / S.C.S.T.
Trial no. 59 of 2009, subject to the condition that the
petitioner shall remain present before the court below on
each and every date till disposal of the case. If the
petitioner fails to remain present on three consecutive
2
dates without any reasonable explanation, the privilege
granted shall be deemed to be cancelled.
(Akhilesh Chandra, J.)
AAhmad