High Court Patna High Court - Orders

Bharat Singh & Ors. vs The State Of Bihar on 21 September, 2011

Patna High Court – Orders
Bharat Singh & Ors. vs The State Of Bihar on 21 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No. 32279 of 2011

               1. Bharat Singh son of Late Sitaram Singh
               2. Pankaj Singh, son of Shree Bharat Singh
               3. Upendra Yadav son of Late Dhari Yadav
               All resident of village - Dharauli, Police Station - Bagen Gola,
               District - Buxar
                                                                    ............... Petitioners
                                                Versus
               The State Of Bihar
                                                          .................... Opposite Party
                                       ----------------------------

02. 21.09.2011 This application has been filed by the

petitioners for grant of bail in connection with Sessions

Trial No. 34 of 2011, arising out of Bagen Gola P. S

Case No. 07 of 2008.

Petitioners were on bail. But, after

commitment, they alleged to have misused the privilege

of bail for two months. Petitioners surrender on

07.09.2011 and since then they are in custody.

Counsel appearing for the petitioners

submits that the petitioners undertake to remain present

in Court, during trial and they will not further misuse this

privilege.

Considering the undertaking, prayer for bail

on behalf of the petitioners, namely, Bharat Singh;

Pankaj Singh; and Upendra Yadav, is allowed. They are

directed to be released on bail on furnishing bail bond of

Rs. 10,000/- (ten thousand) each with two sureties of the

like amount each to the satisfaction of Additional District
2

& Sessions Judge, (ADJ) 1st, Buxar, in connection with

Sessions Trial No. 34 of 2011, arising out of Bagen Gola

P. S. Case No. 7 of 2008.

SKM                                 (Mridula Mishra, J.)