High Court Patna High Court - Orders

Kishore Singh &Amp; Ors vs State Of Bihar on 3 November, 2010

Patna High Court – Orders
Kishore Singh &Amp; Ors vs State Of Bihar on 3 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.21055 of 2010

1.

KISHORE SINGH, Son of Late Ram Chandra Singh

2.INDRADEO SINGH, Son of Late Lalit Singh

3.SIDHESHWAR SINGH @ SIDHI SINGH, Son of Late Lalit Singh
All Resident of Village Budhuchak, P.S. Fatuha, District Patna.

……….Petitioners

Versus

THE STATE OF BIHAR
……..Opposite Party

03/- 03-11-2010 Heard learned counsel for the three petitioners and

Additional Public Prosecutor for the State, who is armed

with carbon copy of the case diary up to paragraph nos. 42

dated 06.10.2010.

Petitioners are though named in this case, but there

is nothing specific against them. The other similarly

situated co-accused have been granted the privilege vide

order dated 13.04.2010 in Cr. Misc. No. 498 of 2010 and

several others.

Considering the facts and circumstances of the

case, in the event of their arrest/surrender before the court

below within four weeks of receipt of the copy of this order,

petitioners, namely, 1.Kishore Singh, 2.Indradeo Singh and

3.Sidheshwar Singh @ Sidhi Singh, are directed to be

released on bail on furnishing bail bond of Rs. 10,000/- (ten
-2-

thousand only) each with two sureties of the like amount

each to the satisfaction of Additional Chief Judicial

Magistrate, Patna City in connection with Fatuha P.S. Case

No. 322 of 2009, subject to condition laid down under

Section 438 (2) of the Criminal Procedure Code with

additional condition to remain physically present before the

court below till disposal of the case, in case of failure on

two consecutive dates, the liberty shall be deemed to be

cancelled.

Praveen                                        (Akhilesh Chandra, J.)