High Court Patna High Court - Orders

Pankaj Singh vs State Of Bihar on 9 August, 2010

Patna High Court – Orders
Pankaj Singh vs State Of Bihar on 9 August, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.28883 of 2010
                                         PANKAJ SINGH
                                               Versus
                                        STATE OF BIHAR
                                             -----------

2. 09. 08. 2010. Heard learned counsel for the petitioner and the State.

The petitioner is languishing in jail custody in a case

registered under Section 302/34 of the Indian Penal Code.

It is alleged that initially informant’s son was taken away

by two persons and on the next day the dead body of informant’s son

was recovered, resulting in lodging of the F.I.R. with specific

allegation against four accused persons who took away the victim.

The petitioner is not named in the F.I.R., though,

petitioner’s name surfaced during investigation on the basis of

confession of co-accused Surajdeo Yadav.

Considering the fact that four persons against whom

there was specific allegation in the F.I.R. Police found the

accusation false and petitioner’s name surfaced on the confession of

co-accused, let the above named petitioner be released on bail on

furnishing bail bond of Rs. 10,000/- (Ten thousand) with two

sureties of the like amount each to the satisfaction of the A.D.J.

IIIrd, Jamui, in connection with Sessions Trial No. 211/10

(Laxmipur Gidhour) P.S. Case No. 15/10.

           m.p.                                 ( Dinesh Kumar Singh, J.)