High Court Patna High Court - Orders

Sanjay Kumar Jaiswal vs The State Of Bihar on 30 March, 2011

Patna High Court – Orders
Sanjay Kumar Jaiswal vs The State Of Bihar on 30 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.44021 of 2010
                     SANJAY KUMAR JAISWAL son of late Yogendra
                     Prasad Bhagat, resident of village-Tapuwa,
                     P.S.-Ekchari (Pirpanti) Dist.-Bhagalpur.
                                    Versus
                           THE STATE OF BIHAR
                                   -----------

3. 30.3.2011. Heard Mr.Krishna Mohan, learned counsel for the

petitioner and Mrs. Indu Bala Pandey, learned Additional Public

Prosecutor.

This is the second attempt for grant of bail. Earlier

prayer for bail of the petitioner was rejected on 24.2.2010 vide Cr.

Misc. No.44246 of 2009. While rejecting the prayer for bail , this

court had noticed that co-accused Arbind Kumar Akela @ Arbind

Akela had approached this court for grant of bail which was rejected

on 23.11.2009.

Learned counsel for the petitioner submits that co-

accused Arbind Kumar Akela @ Arbind Akela has been

subsequently granted bail on 5.10.2010 vide Cr. Misc. No.29773 of

2010. It was further submitted that the petitioner is in custody since

25.7.2009 for the offence under section 307 and other allied sections

of the Indian Penal Code and section 27 of the Arms Act.

Since co-accused, Arbind Kumar Akela @ Arbind

Akela has been subsequently granted bail , the court is of the

opinion that this is a good ground for extending privilege of bail to

the petitioner.

Let the petitioner, above named, be released on bail

on furnishing bail bond of Rs.10,000/- with two sureties of the like
2

amount each to the satisfaction of 1st Additional Sessions Judge,

Bhagalpur in connection with S.T. No.71 of 2010 arising out of

Sabour P.S. Case No.207 of 2009.

Md.S.                           ( Rakesh Kumar, J.)