High Court Patna High Court - Orders

Lalu Singh vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Lalu Singh vs The State Of Bihar on 14 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.3007 of 2011
                         LALU SINGH, SON OF LATE GODA SINGH
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 14.03.2011 Heard learned counsel for the petitioner as

well as learned Additional Public Prosecutor for the

State.

It appears from perusal of the impugned

order that the petitioner is languishing in jail custody

since 18.08.2007, and altogether six prosecution

witnesses have already been examined in the case, but

the aforesaid prosecution witnesses have not

supported the prosecution story.

Although, there is allegation that one pistol

along with six live cartridges were recovered from the

conscious possession of the petitioner and the said

pistol was looted property of Poraiyahat Police Station,

but taking into consideration the period of detention of

the petitioner as well as this submission of learned

counsel for the petitioner that the petitioner has

already been convicted and, thereafter, granted bail in

connection with alleged case of loot of the above stated

pistol, let the petitioner, namely, Lalu Singh be

released on bail on furnishing bail bonds of

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

like amount each to the satisfaction of learned
2

Additional Sessions Judge, F.T.C. 3rd, Banka in

connection with Sessions Trial No.21 of 2008 / Trial

No.237 of 2010 (arising out of Bounsi P.S. Case

No.127 of 2007), subject to condition that one of the

sureties must be close relative of the petitioner and

holder of the landed property, and furthermore, the

petitioner shall attend the above stated Sessions Trial

for the period of six months on each and every date in

person and if he fails to do so on two consecutive

dates without having any valid cause, the learned trial

court shall be at liberty to cancel the bail bonds of the

petitioner.

(Hemant Kumar Srivastava, J.)
PN