IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.27475 of 2011
NAGENDRA SINGH, SON OF LATE RAMANUJ SINGH,
RESIDENT OF VILLAGE - GORAKHARI, P.S. - BIKRAM,
DISTRICT - PATNA
................. PETITIONER
VERSUS
THE STATE OF BIHAR
........................ OPPOSITE PARTY
-----------
02. 24.08.2011 Heard learned counsel for the petitioner and
the State.
Petitioner has misused the privilege of bail in
connection with Sessions Trial No. 1747 of 2007. He
absconded for three years and arrested on 31.03.2011,
since then he is in custody.
Counsel for the petitioner submits that
petitioner is ready to give undertaking that he will
participate in the trial on regular basis till its conclusion.
He will not misuse the privilege of bail any more.
Considering this fact, prayer for bail on behalf
of the petitioner, namely, Nagendra Singh, is allowed.
He 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 Additional
Sessions Judge-II, Danapur, District – Patna in
connection with Sessions Trial No. 1747 of 2007.
(Mridula Mishra, J.)
SKM