IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35383 of 2010
MD.BABLOO son of Nasrul Haque, resident
of Phulwarisharif, Naya Tola, Paithan Toli,
P.S.-Phulwarisharif, Dist.- Patna.
Versus
THE STATE OF BIHAR
-----------
3. 25.2.2011. Heard Mr. Shashi Shekhar Sharma, learned counsel
for the petitioner and Mr. Nasim Yahya, learned Additional Public
Prosecutor.
The petitioner, who is in custody in S. Tr. No.1567
of 2007 arising out of Phulwarisharif P.S. Case No.312 of 2007 for
the offence under section 366A/34 of the Indian Penal Code, has
prayed for grant of bail.
Without going into the merit of the case, the court is
inclined to extend privilege of bail to the petitioner on the ground
that charge in this case was framed on 7.1.2008 however, till date
not even a single witness has been examined which is evident from
the impugned order itself. The petitioner is in custody since
22.6.2007.
Let the petitioner, above named, be released on bail
on furnishing bail bond of Rs.10,000/- with two sureties of the like
amount each to the satisfaction of learned Fast Track Court No.II,
Patna in connection with Phulwarishrif P.S. Case No.312 of 2007.
Md.S. ( Rakesh Kumar, J.)