IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2176 of 2011
ABHISHEK SINGH @ BIKKI SINGH
Versus
THE STATE OF BIHAR
-----------
3 19.04.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Although the petitioner was caught with fire-arms and
stolen vehicle, but having more or less similar allegation, some
co-accused persons have already been granted privilege of bail
by learned Chief Judicial Magistrate, Patna itself. Moreover, as
per prosecution case itself; the seized vehicle was not stolen by
the petitioner rather he had gone to the place of occurrence on
the direction of other accused to sell the aforesaid vehicle.
Taking into consideration the aforesaid facts and
circumstances, let the petitioner, namely, Abhishek Singh @
Bikki Singh be released on bail on furnishing bail bonds of Rs
10,000/- (ten thousand) with two sureties of the like amount
each in connection with Kotwali P.S. Case No. 246 of 2010 to
the satisfaction of Sub Divisional Judicial Magistrate, Patna.
AKV/- (Hemant Kumar
Srivastava,J.)