IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11055 of 2011
BISHUNDEO SINGH, SON OF LATE LAKHAN SINGH
Versus
THE STATE OF BIHAR
-----------
02 18.04.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since 30.12.2010 and
it appears from perusal of the impugned order that neither petitioner is
named in the first information report nor anything has been recovered
from his conscious possession and his name surfaced in this case in the
confessional statement of one co-accused Daya Nand Paswan, who has
already been granted privilege of bail.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, let the petitioner be released on bail on
furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two sureties
of the like amount each to the satisfaction of Chief Judicial Magistrate,
Supaul in connection with Chhatapur P.S. Case No. 24 of 2004.
Shahzad (Hemant Kumar Srivastava, J )