High Court Patna High Court - Orders

Premjeet Kumar Singh vs State Of Bihar on 2 December, 2010

Patna High Court – Orders
Premjeet Kumar Singh vs State Of Bihar on 2 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.26904 of 2010
                                PREMJEET KUMAR SINGH
                                             Versus
                                      STATE OF BIHAR
                                            ----------

03/ 02.12.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Admittedly, petitioner is not named in the FIR and during

the course of investigation name of this petitioner came in this case in

the confessional statement of co-accused. Allegedly, Rs 10,000/- has

been recovered from the possession of petitioner and he was remanded

in this case from Sultanganj P.S. Case no.137/2009 registered under

sections 392 and 411 of the IPC in which he has already been released

on bail. It appears from perusal of the impugned order of the learned

Sessions Judge that having similar allegation some co-accused persons

have already been granted privilege of regular bail.

Accordingly, petitioner (Premjeet Kumar Singh) is directed

to be released on bail in connection with Parbatta P.S. Case no. 107 of

2009 registered under sections 394 and 412 of the IPC on furnishing

bail bond of Rs 10,000-/ with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Khagaria.

      shahid                                                (Hemant Kumar Srivastava,J)