IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.17530 of 2011
Satyendra Singh @ Budhan Singh
Versus
The State Of Bihar
-----------
03. 26.08.2011 Heard learned counsel for the petitioner
and learned Additional Public Prosecutor for the
State.
The petitioner, apprehends his arrest in
connection with Mufassil P.S. Case No. 340/2010,
pending in the court of Chief Judicial Magistrate,
Begusarai, is solitary named accused in this case
carries only allegation that nephew of the informant
who was an employee of the petitioner is missing,
suspicion is raised that either he has been killed or
abducted to be done to death.
Submission is that on the basis of different
contradictory stories except suspicion there is
nothing specifically connecting the petitioner with
this case. Learned Additional Public Prosecutor who
is armed carbon copy of the case diary up to
paragraph 69 dated 30.03.2011 is also unable to
show any connecting material. Investigation is still
going on.
Considering the facts and circumstances of
the case, in the event of his arrest or surrender
2
within a period of four weeks, till conclusion of
investigation/submission of charge sheet, let the
petitioner, namely, Satyendra Singh @ Budhan
Singh, be enlarged on bail on furnishing bail bond of
sum of Rs. 10,000/- (ten thousand only) with two
sureties of the like amount each to the satisfaction
of Chief Judicial Magistrate, Begusarai, in
connection with Mufassil P.S. Case No. 340/2010,
subject to condition under section 438(2) of the Code
of Criminal Procedure, and additional condition to
remain physically present before the court below till
submission of charge sheet and on the dates fixed
and in the event of failure on two consecutive dates,
without any reasonable explanation, the privilege
granted shall be deemed to be cancelled.
Rajeev/ ( Akhilesh Chandra, J.)