IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7168 of 2011
1.BHARAT SINGH
2. CHAUDHARI CHARAN SINGH
Versus
THE STATE OF BIHAR
--------
02/ 07.04.2011 Heard learned counsel for the petitioners as well as learned
Addl. P.P. for the State.
It would appear from perusal of the impugned order that the
learned Addl. Sessions Judge I, Ara has already given opportunity to
the petitioners to renew their prayer for bail before the trial court if the
trial is not concluded within four months.
The impugned order of the learned Addl. Sessions Judge I,
Ara has been passed on 27.1.2011 but it is surprising enough that
without taking any step before the learned court below, petitioners
have come before this court for bail.
In the aforesaid circumstances, this criminal miscellaneous
petition stands disposed of with direction to the petitioners that, if so
advised, they may take steps in the light of the order dated 27.1.2011
passed by the learned Addl. Sessions Judge I, Ara.
It is made clear that if any bail petition is filed by the
petitioners before the learned court below, the learned courts below
shall consider the bail petition in the light of the observations given by
the learned Addl. Sessions Judge I, Ara.
Let this order be communicated to the court of CJM,
Bhojpur at Ara in Udwant Nagar P.S. Case no. 228/2010 through FAX
at the cost of the petitioners.
shahid (Hemant Kumar Srivastava,J)