High Court Patna High Court - Orders

Shyam Singh vs The State Of Bihar on 4 November, 2011

Patna High Court – Orders
Shyam Singh vs The State Of Bihar on 4 November, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.36394 of 2011
                Shyam Singh, Son of Late Ragho Singh, resident of village-Baduyan, P.S.-
                Fatehpur, District-Gaya.                    .............Petitioner
                                         Versus
                The State of Bihar                          ...............Opp. Party.
                                        -----------

2 04.11.2011 Heard learned counsel for the petitioner and learned

counsel appearing on behalf of the State.

The petitioner prays for bail in a case registered for the

offence under Sections 302/34 of the Indian Penal Code and Section

27 of the Arms Act. The case is of the year 2000.

It is submitted that earlier the petitioner was enlarged on

bail by the court below itself. However, an application under Section

317 of the Code of Criminal Procedure was filed on his behalf for

dispensing with his personal attendance on 25.11.2009 but the same

was rejected and his bail bond was cancelled. The contention is that

the case is quite old. The petitioner attended the court for several

years. The pairvikar did not intimate him regarding cancellation of

bail bond and the petitioner is an old and infirm person. He is in

custody since 19.8.2011.

Considering the facts and circumstances of the case, the

petitioner is directed to be released on bail on furnishing bail bonds of

Rs. 20,000/- (Twenty Thousand only) with two sureties of the like

amount each to the satisfaction of the learned A.D.J.-IV, Gaya in

connection with S. Tr. No. 295 of 2011 (arising out of Fatehpur P.S.

Case No. 108 of 2000). One of the bailor must be a close relative of

the petitioner.

    Sanjeet/                                             (Ashwani Kumar Singh, J.)