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.)