High Court Patna High Court - Orders

Ravi Shankar Thakur @ Bambam … vs State Of Bihar &Amp; Anr on 9 December, 2010

Patna High Court – Orders
Ravi Shankar Thakur @ Bambam … vs State Of Bihar &Amp; Anr on 9 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.36138 of 2010
                    RAVI SHANKAR THAKUR @ BAMBAM THAKUR
                                           Versus
                               STATE OF BIHAR & ANR




3   09.12.2010

Heard learned counsel for the petitioner as

well as learned counsel for the state.

Learned counsel for the petitioner disputed

the findings of learned Sessions Judge and submitted

that the petitioner was never released on bail on the

basis of compromise. Although learned Sessions

Judge has reported that the complainant had

appeared before him in person at the time of hearing

of bail petition of this petitioner but he did not mention

this fact as to whether the petitioner was actually

released on bail on the basis of compromise or not?

Let a report be called for from learned

Sessions Judge, Gaya as to whether the petitioner is

languishing in jail custody throughout from the date of

his remand or not and furthermore, as to whether the

petitioner was ever released on provisional bail or not.

The report must reach to this court within a

week from the date of receipt of this order.

Let the aforesaid report be called for from

learned Sessions Judge, Gaya through fax at the cost

of the petitioner.

-2-

List the matter within top ten cases after

receipt of the same.

AKV/- (Hemant Kumar Srivastava,J.)