IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23143 of 2011
Subodh Singh, son of Late Ram Nandan Singh
Versus
The State Of Bihar
-----------
2. 29.7.2011 Heard learned counsel for the petitioner and the
State.
The petitioner seeks bail in a case instituted for
the offence under Sections 302/34 of the Indian Penal Code
and Section 27 of the Arms Act.
Considering that for misuse of privilege of bail for
three years, the petitioner has remained in custody since
6.4.2011 and in the meanwhile he has not committed any other
illegal act, let the petitioner above named, be released on bail
on furnishing bail bond of Rs. 5,000/- (Five thousand) with two
sureties of the like amount each or any other surety to be fixed
by the court concerned to the satisfaction of Additional
Sessions Judge, F.T.C. V, Lakhisarai, in connection with
Barahiya P.S. Case No. 44 of 1994 (S.C. No. 438 of 1996)
subject to the following conditions: (i) That one of the bailors will
be a close relative of the petitioner, who will give an affidavit
giving genealogy as to how he is related with the petitioner and
the other shall be Gabbar Singh, brother of the petitioner. The
bailor will undertake to furnish information to the court about
any change in the address of the petitioner. (ii) That the
petitioner will be well represented on each date and if he fails to
2
do so on two consecutive dates, his bail will be liable to be
cancelled.
The Trial Court is directed to expedite the trial
and conclude it positively within a period of one year since the
Sessions Case is of the year 1996 and now the petitioner
undertakes to be present during trial.
( Anjana Prakash, J.)
S.Ali