IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44469 of 2010
SALAMAT MIAN @ SALAMAT KHAN, SON OF AMIN KHAN
Versus
THE STATE OF BIHAR
-----------
02 24.01.2011 Heard learned counsel for the petitioner as well as
learned Public Prosecutor for the State.
Petitioner seeks his bail in connection with Hussainganj
(Zeeradai) P.S. Case No. 191 of 1993 registered under Sections 147,
364 and 149 of the Indian Penal Code.
It appears that earlier petitioner was granted privilege of
bail but his bail bond was cancelled on 22.05.1995. Subsequently,
he was arrested by the Police and remanded in this case on
31.10.2010.
Although, learned counsel for the petitioner tried to
convince me that petitioner has not voluntarily misused the privilege
of bail but, I am not, at all, convinced with his submission.
Accordingly, prayer for bail of the petitioner stands rejected.
However, learned Sessions Judge, Siwan shall ensure
the conclusion of trial of the petitioner within six months from the
date of receipt of this order and if the trial of the petitioner is not
concluded within the above stated period, the petitioner may renew
his prayer for bail.
Shahzad ( Hemant Kumar Srivastava, J.)