High Court Patna High Court - Orders

Ajay Ray vs The State Of Bihar on 21 September, 2011

Patna High Court – Orders
Ajay Ray vs The State Of Bihar on 21 September, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.31814 of 2011
                           Ajay Ray s/o late Pyare Ray, resident of village-
                           Ghatwari, P.S. Dharhara, District- Munger.
                                                                      ........Petitioner
                                                         Versus
                           The State Of Bihar                        ....... Opp.Party.
                                    ----------------------------------

2 21.9.2011 Considering the order dated 13.7.2011 passed in

relation to the petitioner in Cr. Misc. No.22075/2011 while

rejecting his bail application, liberty was given to renew his

prayer for bail after the charges are framed The petitioner has

renewed his prayer for bail. The petitioner has been in custody

since about 24.10.2010. The petitioner has been charged under

Sections 406, 420 and 121 A IPC.

Considering the facts and circumstances of the

case,I deem it proper that subject to petitioner’s conducting

himself properly in custody , he shall be released on bail on

furnishing bail bond of Rs. 20,000/- (twenty thousand) with

two sureties of the like amount each to the satisfactions of

Aditional Sessions Judge, Fast Track Court No. III, Munger, in

Sessions Case no. 102 of 2011 {Kotwali (Munger) P.S.No.431

of 2010} on 8th of November, 2011.

Singh                                       ( Navaniti Prasad Singh, J.)