IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.785 of 2009
UMESH SINGH
Versus
STATE OF BIHAR
-----------
4. 20.01.2011 I.A. No. 58 of 2011 is a petition for bail of appellant Umesh
Singh who stands convicted under sections 307 of the Indian Penal
Code and 27 of the Arms Act.
Learned counsel for the appellant submits that in this case
there is no repetition of firing and the injury was also simple in nature.
Further submission is that the bail prayer of this appellant was earlier
rejected by this court vide order dated 17.12.2009 but with liberty to
renew his prayer for bail after one year if the appeal is not heard within
the period. It is submitted that the period exceeding one year has
already elapsed but this appeal has not been listed for hearing nor there
is any likelihood of its listing in near future.
In the facts and circumstances of the case, during the
pendency of the appeal, the appellant, Umesh singh is admitted to bail
on furnishing bail bond of Rs. 10, 000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of Additional
Sessions Judge-I, Jehanabad, in Sessions Trial No.339 of 2007/83 of
2007.
(C. M. Prasad, J.)
Ravi/-