High Court Patna High Court - Orders

Ranjeet Saw @ Ranjeet Shaw @ Ranjit … vs The State Of Bihar on 26 July, 2011

Patna High Court – Orders
Ranjeet Saw @ Ranjeet Shaw @ Ranjit … vs The State Of Bihar on 26 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr. Misc. No.21822 of 2011
                         Ranjeet Saw @ Ranjeet Shaw @ Ranjit Kumar
                                                 Versus
                                         The State Of Bihar
                                               -----------

2/ 26.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner’s earlier prayer for anticipatory bail

was refused by a different Bench of this Court vide Cr. Misc.

No. 7743 of 2011 but an option was given to approach the

regular Court raising points of marriage in the year 2002,

commitment of suicide by the deceased and allowing bail to

other accused persons of the family.

Taking the same into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioner be enlarged on

bail on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the satisfaction

of C.J.M., Nawada in connection with Akbarpur P.S. Case

No. 118 of 2010.

shail                                        (Mandhata Singh, J.)