High Court Patna High Court - Orders

Salamat Mian @ Salamat Khan vs The State Of Bihar on 24 January, 2011

Patna High Court – Orders
Salamat Mian @ Salamat Khan vs The State Of Bihar on 24 January, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.44469 of 2010
              SALAMAT MIAN @ SALAMAT KHAN, SON OF AMIN KHAN
                                        Versus
                               THE STATE OF BIHAR
                                       -----------

02 24.01.2011 Heard learned counsel for the petitioner as well as

learned Public Prosecutor for the State.

Petitioner seeks his bail in connection with Hussainganj

(Zeeradai) P.S. Case No. 191 of 1993 registered under Sections 147,

364 and 149 of the Indian Penal Code.

It appears that earlier petitioner was granted privilege of

bail but his bail bond was cancelled on 22.05.1995. Subsequently,

he was arrested by the Police and remanded in this case on

31.10.2010.

Although, learned counsel for the petitioner tried to

convince me that petitioner has not voluntarily misused the privilege

of bail but, I am not, at all, convinced with his submission.

Accordingly, prayer for bail of the petitioner stands rejected.

However, learned Sessions Judge, Siwan shall ensure

the conclusion of trial of the petitioner within six months from the

date of receipt of this order and if the trial of the petitioner is not

concluded within the above stated period, the petitioner may renew

his prayer for bail.

Shahzad                               ( Hemant Kumar Srivastava, J.)