IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3241 of 2011
KAPILDEO SINGH, SON OF LATE BEDANAND SINGH
Versus
THE STATE OF BIHAR
-----------
02 15.03.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Allegedly, one rifle along with 90 cartridges were
recovered from the possession of the petitioner.
Admittedly, petitioner was arrested on 23.04.2003 in
connection with Naugachia (Dhol Bazza) P.S. Case No. 88 of 2003
but It appears from perusal of the impugned order that he was sent to
Madhepura and from there he was again produced before the court of
Additional Chief Judicial Magistrate, Naugachia on 10.01.2007 and
since then he is languishing in jail custody.
Contention of learned counsel for the petitioner is that
more than seven years have already been elapsed but up till now the
trial of the petitioner has not been concluded.
Taking into consideration the above stated facts as well
as submissions of the parties coupled with period of detention of the
petitioner in jail custody, let the petitioner 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 Additional
Sessions Judge-IV, Naugachia in connection with above stated
Naugachia (Dhol Bazza) P.S. Case No. 88 of 2003 corresponding to
Sessions Trial No. 363 of 2010.
Shahzad (Hemant Kumar Srivastava, J )