IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28597 of 2010
ABINASH KUMAR @ SHIV PUJAN SINGH son of
Ranjan Singh , resident of village Naokothi, Police
Station Naokothi, DistrictBegusarai ... Petitioner
Versus
THE STATE OF BIHAR.... Opposite Party
For the Petitioner: Mr. Shubhesh Pandey, Advocate
For the State: None
-----------
3 25.08.2010 Heard learned counsel for the petitioner. However,
none appears on behalf of the State.
Petitioner seeks bail in a case registered for offences
punishable under Sections 452, 302, 386, 120B and 34 of the
Indian Penal Code.
Petitioner’s prayer for bail had earlier been rejected
by this Court on 08.03.2010 passed in Cr. Misc. No. 44015 of
2009, however, liberty was granted to the petitioner to renew
his prayer for bail after completion of one year of his judicial
custody.
Learned counsel for the petitioner submits that the
petitioner is in custody since 03.06.2009 and he has completed
more than one year in custody. It is further submitted that on
earlier occasion one of the reasons for rejecting the prayer for
bail of the petitioner was that the prayer for bail of the
similarly situated co-accused, namely, Rajesh Kumar Singh
2
and Arvind Singh, was rejected by a Bench of this Court.
However, learned counsel for the petitioner submits that co-
accused Rajesh Kumar Singh has subsequently been granted
bail by a Bench of this Court vide order dated 06.08.2010 in
Criminal Miscellaneous No. 15410 of 2010.
In the facts and the circumstances of the case, I direct
the above named petitioner, ABINASH KUMAR @ SHIV
PUJAN SINGH, to be released on bail on furnishing bail bond
of Rs.10,000/-(Rupees Ten Thousand) with two sureties of the
like amount each to the satisfaction of the Additional Sessions
Judge-VI, Begusarai, in connection with Sessions Trial No.
955 of 2009, arising out of Naokothi Police Station Case No.
40 of 2009 with a further condition that one of the bailors of
the petitioner must be his father. Further, the petitioner shall
remain present on each and every date during the course of
trial. If the petitioner fails to remain present on two
consecutive dates without any reasonable explanation shown
by him, then the court concerned would be at liberty to take
steps for cancellation of bail bonds of the petitioner.
SC ( Dr. Ravi Ranjan, J.)