High Court Patna High Court - Orders

Shailendra Kumar Singh @ Guddu … vs State Of Bihar on 18 August, 2011

Patna High Court – Orders
Shailendra Kumar Singh @ Guddu … vs State Of Bihar on 18 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.721 of 2007
                       Shailendra Kumar Singh @ Guddu Singh
                                           Versus
                                      State Of Bihar
                                         -----------

11 18.8.2011 Appellant Shailendra Kumar Singh @ Guddu Singh, a

convict of S.T. No. 239/2004, 167 of 2005 and 22 of 2005,

relating to Mahua PS Case No. 141/2003, G.R. No. 1911/2003

was granted provisional bail for a period of three months so that he

may attend his daughter’s marriage on 3.7.2009.

The informant by filing Interlocutory Application No.

421/2010 has drawn the attention of this court towards the fact

that despite taking all steps by the trial court, the appellant has

neither surrendered nor has been taken into custody.

Call for a report from the Superintendent of Police,

Vaishali at Hajipur as to why Shailendra Kumar Singh @ Guddu

Singh has not been taken into custody despite issuance of non-

bailable warrant of arrest against him.

Put up this case after two months.

Counsel for the informant is permitted to deposit the

cost of Fax for communicating this order to the Superintendent of

Police, Vaishali at Hajipur.

      haque                                       (Shyam Kishore Sharma,J)


                                                     ( Sheema Ali Khan, J.)