High Court Patna High Court - Orders

Binod Sah @ Langara vs The State Of Bihar on 3 August, 2011

Patna High Court – Orders
Binod Sah @ Langara vs The State Of Bihar on 3 August, 2011
                               IN THE HIGH COURT OF JUDICATURE AT
                                             PATNA
                                       Criminal Miscellaneous No.25934 of 2011
                                                 Binod Sah @ Langara
                                                          Versus
                                                 The State Of Bihar
                                             ----------------------------------

2. 03.08.2011 Heard learned Counsel for the petitioner and the learned Counsel

for the State.

The petitioner is alleged to have jumped bail on 3.9.2008. He is now

in custody since 13.4.2011.

Considering the nature of the allegation under Section 364A the

Court is not persuaded to enlarge him on bail at this stage to enable some

progress in the trial.

If the petitioner renews the prayer for bail after six months of

custody let the trial court consider the same keeping in mind that he had

been enlarged on bail by this Court without being prejudiced by the present

order, when the trial court shall ensure that suitable and appropriate

conditions are imposed so that the petitioner is not able to jump bail again.

This application is rejected.

            Snkumar/-                                         (Navin Sinha,J.)