High Court Patna High Court - Orders

Rakesh Singh vs State Of Bihar on 9 July, 2010

Patna High Court – Orders
Rakesh Singh vs State Of Bihar on 9 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.750 of 2007
      RAKESH SINGH, SON OF SRI VIMAL KUMAR SINGH, RESIDENT OF VILLAGE-
      GACHHAI, P.S. KARAKAT (GORARI), DISTRICT-ROHTAS AT SASARAM.
                                                                   .....Appellant.
                                       Versus
      THE STATE OF BIHAR                                          .....Respondent.

      For the Appellant               : Shri Rana Pratap Singh (Sr. Adv.)
      For the Respondent              : APP.
                                      -----------

03/ 09.07.2010 The learned Senior Counsel has pressed

the I.A. No. 1285 of 2010 and has submitted

that another convict Sanjay Kumar Singh has

been admitted to bail by this Court on

16.04.2010 considering the fact that P.W. 3 has

been declared hostile. This appellant is in

custody since 13.12.2005.

Prayer for bail of the appellant has been

opposed by the learned Counsel appearing for

the informant.

Considering the facts and circumstances

of the case, the appellant namely, Rakesh

Singh, during the pendency of this appeal, 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
2

satisfaction of Shri Daya Shankar Tiwari,

learned Sessions Judge, Fast Track Court No.

IVth/his successor court, Rohtas at Sasaram in

connection with Sessions Trial No. 219 of

2006/13 of 2006.

(Shyam Kishore Sharma, J.)

(Gopal Prasad, J.)
kksinha/