IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.25466 of 2011
Pranaw Kumar @ Rajan Singh, Son of Arun Kumar Singh, Resident of
Village :- Panchgachhia, Durgapur, P.S. :-Bihra, District-Saharsa.
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. Pramod Mishra, Advocate.
For the State : APP.
----------------------------------
02/ 01.08.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
The petitioner is accused of the
case which has been registered under Section
387/34 of the Indian Penal Code against Sonu
Singh and others accomplices on the
allegation that demand of Rs. 5 lakhs was
made by him.
Submission is that the petitioner
is not named in the First Information Report
and his name has come subsequently. The
petitioner is in custody since 27.12.2010.
Co-accused Niraj Kumar Badal has been granted
bail on 04.05.2011 in Cr. Misc. No. 6049 of
2011. No specific evidence has come against
the petitioner during the entire
investigation.
Considering the facts and
circumstances of the case, let the above
named petitioner be released on bail on
2
furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like
amount each to the satisfaction of the
learned Chief Judicial Magistrate/court
concerned, Saharsa in connection with Saharsa
Sadar P.S. Case No. 504 of 2010.
(Shyam Kishore Sharma, J.)
kksinha/-