High Court Patna High Court - Orders

Shatrughan Singh vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Shatrughan Singh vs The State Of Bihar on 16 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.18531 of 2011
                             Shatrughan Singh, son of Late Bilas Singh.
                                                Versus
                                        The State Of Bihar
                                             -----------

4 16.08.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Bail so granted to the petitioner is cancelled on

3.1.2007.

Submission of the learned counsel for the petitioner is

that case committed for session’s trial in the year 1996.

Petitioner appeared in the case regularity till earlier to

03.01.2007 but there was no progress at all in the case and again

voluntarily surrendered on 30.03.2011 is sufficiently penalized

for his fault. Hence, his prayer for regular bail is allowed.

Let the petitioner, above named, be released on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of Fast Track

Court-V, Saran at Chapra in connection with Sessions Trial No.

459 of 1996 arising out of Masharakh P.S. Case No. 170 of 1995

with condition that single willful default shall be taken for

cancellation of bail so granted to the petitioner.

Md. Ibrarul                                             ( Mandhata Singh, J.)