High Court Patna High Court - Orders

Pankaj Kumar Singh vs The State Of Bihar on 3 August, 2011

Patna High Court – Orders
Pankaj Kumar Singh vs The State Of Bihar on 3 August, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellanious No.24120 of 2011
                   Pankaj Kumar Singh, Son of Shri Satyendra Kishore Singh, Resident of
                   Village Dharhara, P.S.-Hajipur Sadar, District-Vaishali.
                                                                     .....Petitioner.
                                                       Versus
                   The State of Bihar                                .....Opposite Party.
                   For the Petitioner              : Mr. Krishna Narayan Jha, Advocate.
                   For the State                   : APP.
                                          ----------------------------------

02/ 03.08.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

                                       The      prayer        for     bail     of    the

                         petitioner       was       rejected    twice,      considering

the fact that he is accused of the offence

under Section 304(B)/34 of the Indian Penal

Code and is husband of the deceased.

Submission is that the petitioner

is in custody since 27.04.2004 and evidence

is still going on.

Considering the period of detention

and facts and circumstances of the case, let

the above named petitioner 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 the
2

learned Additional Sessions Judge, Fast Track

Court No. III/court concerned, Vaishali at

Hajipur in connection with Sessions Trial No.

96 of 2005 arising out of Hajipur Town P.S.

Case No. 194 of 2004.

(Shyam Kishore Sharma, J.)
kksinha/-