High Court Patna High Court - Orders

Vijay Giri vs State Of Bihar on 1 July, 2008

Patna High Court – Orders
Vijay Giri vs State Of Bihar on 1 July, 2008
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.24970 of 2008
                               VIJAY GIRI
                                 Versus
                             STATE OF BIHAR
                              -----------

2/ 1.7.2008 Heard learned counsel for the parties.

Earlier the prayer for bail of the petitioner

was rejected vide Cr.Misc.No.45375 of 2006 on 8.1.2007.

According to prosecution case, the

informant’s husband was called by the petitioner and

other accused persons namely, Ram Shresth Giri, Pawan

Giri, Gogendra Giri and Ajay Giri and thereafter he has

not returned.

Submission is that in trial three prosecution

witnesses have been examined but they have not

supported the prosecution case. Further submission is

that co-accused Pawan Giri, Ram Shresth Giri and

Godendra Giri have been granted bail by different

Benches of this Court.

Considering the facts and circumstances of

the case, let petitioner Vijay Giri 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 Additional Sessions Judge, Fast

Track Court No.5, Samastipur in Sessions Trial No. 941

of 2006.

Tahir/- ( Shyam Kishore Sharma, J.)