IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10810 of 2011
AJAI SINGH
Versus
THE STATE OF BIHAR
-----------
2 13.04.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
According to prosecution case itself, at the time of
alleged occurrence, the petitioner had been lodged in jail in
connection with another crime. It is stated that the petitioner
hatched up a conspiracy alongwith other accused and in
pursuance of the aforesaid conspiracy, the informant’s husband
was murdered.
Contention of learned counsel for the petitioner is that
having more or less similar allegation, one co-accused has
already been granted privilege of bail by another bench of this
court.
Taking into consideration the aforesaid facts and
circumstances as well as submission of the parties, let the
petitioner, namely, Ajai Singh be released on bail on furnishing
bail bond of Rs 10,000/- (ten thousand) with two sureties of the
like amount each in connection with Sessions Trial No. 1242 of
2009 arising out of Nawkothi P.S. Case No. 86 of 2009 to the
satisfaction of F.T.C. No.-III, Begusarai.
AKV/- (Hemant Kumar Srivastava,J.)