High Court Patna High Court - Orders

Ram Bisun Rai vs State Of Bihar on 28 September, 2010

Patna High Court – Orders
Ram Bisun Rai vs State Of Bihar on 28 September, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.35506 of 2010
                                         RAM BISUN RAI
                                               Versus
                                        STATE OF BIHAR
                                             -----------

2 28.09.2010 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Admittedly, co-accused Akhileshwar Rai and Vijay

Rai have already been granted privilege of bail by this court

vide order dated 03.08.2010 passed in Cr. Misc. No. 433 of

2010. The case of this petitioner also stands more or less on

similar footing to the above-mentioned co-accused persons.

The petitioner is languishing in jail custody since 23.08.2010

and the trial of the petitioner has not been concluded as yet.

Considering the facts and circumstances of the case

as well as submission of the parties, I direct the petitioner, Ram

Bisun Rai to be released on bail on furnishing bail bond of Rs

10,000/- (ten thousand) with two sureties of the like amount

each In connection with Sessions Trial No. 1494 of 2008 arising

out of Bihta P.S. Case No. 03 of 2007 to the satisfaction of

Additional Sessions Judge, Danapur.

It is made clear that the conditions imposed upon

another accused vide order dated 03.08.2010 passed in Cr.

Misc. No. 433 of 2010 shall be applicable against the petitioner

also.

( Hemant Kumar Srivastava, J.)
PN/AKV/-