High Court Patna High Court - Orders

Bablu Singh @ Rajesh Kumar Singh vs The State Of Bihar on 7 March, 2011

Patna High Court – Orders
Bablu Singh @ Rajesh Kumar Singh vs The State Of Bihar on 7 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.2244 of 2011
                       BABLU SINGH @ RAJESH KUMAR SINGH
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 07.03.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

The petitioner seeks bail in connection with Giriak P.S.

Case No. 140 of 2010 registered under sections-272, 273, 414

of the Indian Penal Code and also section-47(A) of the Excise

Act.

Taking into consideration that some co-accused

persons have been granted bail by another Bench of this court

vide order dated 19.02.2011 passed in Cr. Misc. No. 43663 of

2010 observing that at the relevant time, aforesaid co-accused

had possessed valid papers regarding the seized spirit, to

maintain the parity of justice, let the petitioner, namely, Bablu

Singh @ Rajesh Kumar Singh is directed to be released on bail

on furnishing bail bond of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with Giriak P.S.

Chief Judicial Magistrate, Nalanda at Bihar Sharif.

         AKV/-                                    (Hemant Kumar Srivastava,J.)