IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44789 of 2010
RAM BABU SINGH
Versus
THE STATE OF BIHAR
-----------
2 19.1.2011 Learned counsel for the petitioner states that though
the charge sheet has been filed and pursuant to earlier order of
this Court passed in earlier anticipatory bail application, he was
required to surrender but in the changed circumstance he would
like to pursue this Court into extending privilege of bail even
after charge sheet is filed.
Let petitioner first inform the Court whether amount
of the lost money-value of the cheque has been paid to the
informant or not.
Put up on 2.2.2011 at the top of the list.
Till 2.2.2011 above named petitioner shall not be
arrested in Ara, Nawada P.S.Case no. 133 of 2008 appertaining
to Trial no., 2598 of 2009 arising out of G.R.No. 1967 of 2008
instituted under Sections 420 and 406/34 IPC pending before
learned Chief Judicial Magistrate, Bhojpur, Ara .
Let a copy of this order be sent to the Court concerned
through Fax at the cost of the petitioner.
Singh ( Navaniti Prasad Singh, J.)