High Court Patna High Court - Orders

Sandeep Singh @ Sandeep Kumar … vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Sandeep Singh @ Sandeep Kumar … vs State Of Bihar on 25 June, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.21135 of 2010
                    SANDEEP SINGH @ SANDEEP KUMAR SINGH
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2. 25.6.2010 Heard learned counsel for the petitioner and

the State.

The defence of the petitioner in a Police case

under Sections 414/34 of the Penal Code and Section

20 of the N.D.P.S. Act is that the recovery is from

another when the petitioner was not even present, the

only material being the extra judicial confession of the

co-accused.

Considering the facts and circumstances of

the case, let the petitioner above named be enlarged on

bail on furnishing bail bonds of Rs. 20,000/- (twenty

thousand) with two sureties of the like amount each to

the satisfaction of the District and Sessions Judge,

Siwan in connection with Darauli P.S. Case No.

73/2008.

P. Kumar                                                ( Navin Sinha, J.)