High Court Patna High Court - Orders

Ranjeet Singh vs State Of Bihar on 22 February, 2011

Patna High Court – Orders
Ranjeet Singh vs State Of Bihar on 22 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CR. APP (DB) No.647 of 2008
                  RANJEET SINGH SON OF MUNNA SINGH, R/O VILLAGE-
                  MEHUSH, P.S. MEHUSH, DISTRICT-
                  SHEIKHPURA......................................APPELLANT
                               Versus
                  STATE OF BIHAR.................................RESPONDENT
                              -----------

6 22-02-2011 Heard learned counsel for the appellant, learned

counsel for the State and learned counsel for the

informant in respect of I.A. No. 250 of 2011 through

which the appellant has renewed his prayer for bail in the

light of observation made in order dated 4-2-2010.

Considering the facts and observation in the

earlier order, the prayer for bail is allowed. During the

pendency of this appeal, let appellant Ranjit Singh be

enlarged on bail on furnishing bail bond of Rs.10,000/-

with two sureties of the like amount each to the

satisfaction of the trial court i.e. the court of Additional

Sessions Judge, F.T.C.V, Sheikhpura in Sessions Trial

No. 685/98, Trial No. 17/2008.

(Shiva Kirti Singh,J)

( Gopal Prasad, J)
Naresh