IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19574 of 2010
SHRIKANT SINGH @ SATYENDRA SINGH
Versus
STATE OF BIHAR
-----------
02/ 16.06.2010 Heard learned counsel appearing on behalf of the petitioner
and learned counsel appearing on behalf of the State.
The petitioner is in custody in connection with Sessions
Trial No. 105 of 2010 arising out of Karpi P.S. Case No. 80 of 1997
for offences punishable under Sections 147, 148, 149, 302, 307, 324,
337, 353,341, 342, 379 and 120(B) of the Indian Penal Code and
Section 27 of the Arms Act.
The petitioner was earlier granted bail by this Court in
Criminal Misc. No. 1500 of 1997 vide order passed on 2.2.1998. It
appears that subsequently an application under Section 317 of the
Cr.P.C. was filed for representation of the petitioner through his
advocate and which was rejected by the Court below and who was
also pleased to cancel the bail bond of the petitioner. The petitioner
was thereafter taken into custody on 4.7.2009.
Submission is that the petitioner would abide by the
conditions set up by this Court for consideration of his prayer for bail.
Having regard to the fact that petitioner has remained in
custody since 4.7.2009 i.e. almost a period of 11 months, let the
petitioner Shrikant Singh @ Satyendra Singh be released on bail on
furnishing bail bond of Rs. 10,000/- (rupees ten thousand) with two
sureties of the like amount each to the satisfaction of IInd Additional
-2-
Sessions Judge, Jehanabad in connection with Sessions Trial No. 105
of 2010 arising out of Karpi P.S. Case No. 80 of 1997 subject to the
condition that the petitioner would be attending the trial on each and
every date fixed and the failure on his part to attend the trial on two
consecutive dates without any reasonable explanation to the
satisfaction of the trail court would confer liberty on the trial court to
initiate proceedings for cancellation of his bail bonds and for taking
him into custody.
S.Sb/- (Jyoti Saran, J.)