Patna High Court Cr.Misc. No.15940 of 2011 (3) dt.02-09-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.15940 of 2011
======================================================
Prabeen Kumar @ Munna Singh @ Pravin Kumar
.... .... Petitioner/s
Versus
The State Of Bihar
.... .... Opposite Party/s
======================================================
CORAM: HONOURABLE MR. JUSTICE MANDHATA SINGH
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE MANDHATA SINGH)
3 02-09-2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Submission of the learned counsel for the
petitioner is that at the time of occurrence, petitioner was in jail
custody. It is said that wine shop was running in his name and he
was operating all the affairs about realizing ransom through his
brother, Rajesh Kumar Singh but Rajesh Kumar Singh himself has
been granted bail a Bench of this Court vide Cr. Misc. No.15410
of 2010 and petitioner is in custody since 24.09.2009.
Taking that into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioner be enlarged on bail
on furnishing bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of in connection
with Sessions Trial No. 1120 of 2010 arising out of Naokothi P.S.
Patna High Court Cr.Misc. No.15940 of 2011 (3) dt.02-09-2011
Case No. 40 of 2009.
Shilendra Bhushan (Mandhata Singh, J)
Prasad/-