High Court Patna High Court - Orders

Chiranjeevi Kumar @ Bambam Singh vs State Of Bihar on 26 August, 2010

Patna High Court – Orders
Chiranjeevi Kumar @ Bambam Singh vs State Of Bihar on 26 August, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.31575 of 2010
       CHIRANJEEVI KUMAR @ BAMBAM SINGH, SON OF SRI RAMASHISH RAI @ BAM BAM
       BABA, RESIDENT OF VILLAGE JITWARIYA, POLICE STATION KALYANPUR, DISTRICT
       SAMASTIPUR.
                                                                           .....Petitioner.
                                          Versus
       THE STATE OF BIHAR                                              .....Opposite Party.
       For the Petitioner                : Mr. Ajay Kumar Thakur (Adv.)
       For the State                     : APP.
                                         -----------

02/ 26.08.2010 Heard learned Counsel for the

petitioner and learned Counsel for the State.

For misusing the privilege of bail on

04.07.2000 the petitioner is in custody since

16.01.2006.

Considering the facts and circumstances

of the case, the above named petitioner is

directed to be released on bail on furnishing

bail bond of Rs. 10,000/- (ten thousand) with

two sureties of the like amount each to the

satisfaction of the learned Additional

Sessions Judge, Fast Track Court III/court

concerned, Samastipur in connection with

Sessions Trial No. 340 of 2000 arising out of

Samastipur Town P.S. Case No. 151 of 1998 on

the condition that one of his bailors shall

be a Government or Semi-Government employee.

(Shyam kishore Sharma, J.)
kksinha/-