IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19587 of 2010
Sanjib Singh @ Makhia Singh, Son of Shiv Balak Singh, resident of village-
Chetan Toal Khutaha, P.S. Barhiya, District Lakhisarai. - Petitioner.
VERSUS
The State of Bihar - Opp. Party.
-----------
02 30.06.2010 Petitioner’s earlier bail application was rejected by this
Court on 25.05.2009 in Cr. Misc. No.10435 of 2009. Petitioner is
in custody since 18.01.2009, in relation to Barhiya P.S. Case
No.08 of 2003, instituted under Sections 302/34 I.P.C. and 27
Arms Act.
Petitioner is alleged to be the order giver. Petitioner
states that the person who has alleged to have shot has already
been granted bail by this Court. He has now been in custody for
one and half years and is merely an order giver. The case is old,
still it has yet to be committed to the Court of Session. The trial
Court has not yet begun the trial, in support thereof the order sheet
of the learned SDJM before whom the case is pending has been
annexed.
Considering the facts and circumstances of the case, let
the petitioner above named be released on bail on his furnishing a
bail bond of Rs.10,000/- (Rupees Ten Thousand) with two sureties
of like amount each to the satisfaction of Sub Divisional Judicial
Magistrate, Lakhisarai in connection with Barhiya P.S. Case
No.08 of 2003.
Trivedi (Navaniti Prasad Singh, J.)