High Court Patna High Court - Orders

Santan Singh vs The State Of Bihar on 22 April, 2011

Patna High Court – Orders
Santan Singh vs The State Of Bihar on 22 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.11560 of 2011
                              SANTAN SINGH, SON OF MOSAFIR SINGH
                                                Versus
                                      THE STATE OF BIHAR
                                              -----------

02 22.04.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Taking into consideration that petitioner is languishing

in jail custody since 20.01.2011 and neither he was caught at the

spot nor anything was recovered from his conscious possession

and except one case, there is no criminal antecedent of the

petitioner, 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,

Aurangabad in connection with Kutumba P.S. Case No. 18 of

2010.

     Shahzad                             (Hemant Kumar Srivastava, J )