High Court Patna High Court - Orders

Ram Sagar Rai vs State Of Bihar on 25 August, 2010

Patna High Court – Orders
Ram Sagar Rai vs State Of Bihar on 25 August, 2010
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.31352 of 2010
                               RAM SAGAR RAI s/o Late Biknu Rai
                                               Versus
                                        STATE OF BIHAR
                                             -----------

2/ 25.08.2010 Heard learned counsel for the petitioner and the State.

Petitioner is an accused in a case under Sections 147, 149,

341, 323, 307 and 302 of the Indian Penal Code.

The prayer for bail of the petitioner was earlier rejected by

this Court by order dated 29.04.2008, 02.12.2008, 19.05.2009 and

10.03.2010.

Learned counsel for the petitioner submits that there is

allegation against five persons of having assaulted the deceased. He

further submits that other accused persons have already been granted

bail. The petitioner is in custody since 10.10.2007.

In the circumstances, petitioner, named above, is directed

to be released on bail on furnishing bail bond of Rs. 5,000/- (Five

thousand) with two sureties of the like amount each to the satisfaction

of Additional Sessions Judge, Fast Track Court No.5th, Samastipur in

connection with Dalsingsarai P.S. case no. 298 of 2007 (S.T. No. 135

of 2008), with the condition that he will not physically absent for two

consecutive dates at stretch, till four witnesses are examined

(Samarendra Pratap Singh, J.)
Uday/