High Court Patna High Court - Orders

Ram Babu Singh vs The State Of Bihar on 26 April, 2011

Patna High Court – Orders
Ram Babu Singh vs The State Of Bihar on 26 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.11954 of 2011
                                      RAM BABU SINGH
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 26.04.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Petitioner is languishing in jail custody since 21.12.2010 in

connection with Sessions Trial no. 120/2011 arising out of Sakra P.S.

Case no. 79/1999.

It appears that earlier bail petition of this petitioner was

rejected by the learned Sessions Judge vide BP No. 52/2011 observing

that the petitioner may renew his prayer for bail after commitment of

the case but admittedly, now the case has already been committed to

the court of session and is pending for appearance of other accused

persons.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the petitioner,

Ram Babu Singh, be released on bail on furnishing bail bonds of Rs

10,000/- with two sureties of the like amount each to the satisfaction

of the Addl. Sessions Judge FTC No. IV, Muzaffarpur in Sessions

Trial no. 120/2011 arising out of Sakra P.S. Case no. 79/1999.

      shahid                                                (Hemant Kumar Srivastava,J)