High Court Patna High Court - Orders

Rajeshwar Singh &Amp; Ors vs State Of Bihar on 30 August, 2010

Patna High Court – Orders
Rajeshwar Singh &Amp; Ors vs State Of Bihar on 30 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (SJ) No.536 of 2006
                        RAJESHWAR SINGH & ORS
                                   Versus
                          THE STATE OF BIHAR
                         Ref: I.A. No.1717 of 2010
                                 -----------

20. 30.08.2010 I.A. No. 1717 of 2010 is a petition for bail

of appellant No.1 Rajeshwar Singh, appellant No.2

Ranjeet Kumar and appellant No.3 Rajiv Kumar.

Heard.

Learned counsel for the appellants submits

that the bail prayer of these appellants was earlier

rejected twice and lastly vide this Court’s order dated

23.02.2010 but with liberty to renew his prayer for

bail after six months if the appeal is not heard within

the period. Learned counsel submits that period

exceeding six months has already elapsed but this

appeal has not been listed for hearing nor there is any

likelihood of its listing in near future.

Learned Addl.P.P. does not point out any

other material against the appellants.

In the facts and circumstances, during the

pendency of the appeal, appellants above named are

admitted to bail on furnishing bail bond of
2

Rs.10,000/- (Ten thousand) each with two sureties of

the like amount each to the satisfaction of 1st Addl.

Sessions Judge, Muzaffarpur in connection with

Sessions Trial No. 230 of 2003.

(C.M. Prasad, J.)

Mkr.