IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.12820 of 2011
Deo Nandan Noniya
Versus
The State Of Bihar
-----------
06/ 15.09.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 1.8.2002 in a case
registered under section 302 and other minor sections of the IPC
and 27 of the Arms Act on the charges that he shot fire at the
deceased.
It would appear from the impugned order as well as
report of the Addl. Sessions Judge FTC No. III, Gaya that trial of
the petitioner was not concluded till 30.5.2011 and the learned trial
court sought three months’ time to conclude the trial of the
petitioner but as per submission of learned counsel for the
petitioner, trial of the petitioner has not been concluded as yet.
Although, the petitioner is the main assailant and his
prayer for bail has already been twice rejected by this court but
taking into consideration the above stated submissions as well as
period of detention of the petitioner in jail custody, let the
petitioner, Deo Nandan Nonia, be released on bail on furnishing
bail bonds of Rs 10,000/- with two sureties of the like amount each
to the satisfaction of the Addl. Sessions Judge FTC No. III, Gaya
in Sessions Trial no. 522/2009 arising out of Mufassil P.S. Case no.
100/2002 subject to the condition that one of the sureties must be
close relatives of the petitioner.
shahid (Hemant Kumar Srivastava,J)