High Court Patna High Court - Orders

Amit Kumar Sah @ Amit Kumar vs The State Of Bihar on 10 August, 2011

Patna High Court – Orders
Amit Kumar Sah @ Amit Kumar vs The State Of Bihar on 10 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr. Misc. No.25430 of 2011
                   Amit Kumar Sah @ Amit Kumar, Son of Rajendra Prasad Sah, resident of
                   Village-Bazarapur Islampur, P.S.-Islampur, District-Nalanda.    -Petitioner.
                                           VERSUS
                   The State of Bihar                                           -Opposite Party.
                                            -----------

02 10.08.2011 By order dated 25.03.2011 passed in Cr. Misc. No.5672

of 2011, while rejecting the petitioner’s bail application, this Court

had given liberty to the petitioner to renew the prayer for bail

before the trial Court once charges are framed.

Mr. Rana Pratap Singh, learned Senior Counsel,

appearing for the petitioner states that as one of the co-accused has

absconded charges are not being framed nor the trial have

bifurcated. He has, accordingly, moved this application for bail.

In my view, this Court had directed the petitioner to

move the trial Court again. In that view of the matter, I permit the

petitioner to withdraw this application and move the trial Court

once again for bail, who would consider the matter on its own

merits and in view of the order passed earlier and dispose it of.

With this observation, this application is disposed of.

Trivedi/                                           ( Navaniti Prasad Singh, J.)