High Court Patna High Court - Orders

Sanjay Kumar Singh @ Mahatma vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Sanjay Kumar Singh @ Mahatma vs State Of Bihar on 29 September, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.37437 of 2009
      1. SANJAY KUMAR SINGH @ MAHATMA S/O LATE SHEO KUMAR SINGH,
                 R/O. VILL AGWANPUR, P.S.BARH, DISTT- PATNA
                                     Versus
                           1. THE STATE OF BIHAR
                                    -----------

06. 29.09.2010 The called for report has been received from

the trial-court, wherein it is stated that out of 24

witnesses seven have been examined.

Heard the bail prayer of the petitioner. The

case is under Section 364 of I.P.C.

Learned counsel for the petitioner submits

that the petitioner is not named in the F.I.R. and there

is no other circumstance against the petitioner to

show his complicity excepting that co-accused

Krishna Singh had confessed naming the petitioner

as one of his associates in the commission of the

crime. It is further submitted that none of the seven

witnesses examined by the prosecution supported the

case of the prosecution before the trial-court.

Learned counsel further submits that the petitioner is

in custody since 12.04.2007.

Learned Addl. P.P. does not point out any

other material against the petitioner.
2

In the facts and circumstances of the case,

petitioner Sanjay Kumar Singh @ Mahatma is

admitted to bail on furnishing bail bond of

Rs.10,000/- (Ten thousand) with two sureties of the

like amount each to the satisfaction of Addl. Sessions

Judge, I, Barh, Patna in connection with Sessions

Trial No.1619 of 2007.

(C.M. Prasad, J.)

Mkr.