IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21100 of 2011
Anil Singh @ Guddu Singh, S/O-Lal Bachan Singh
Versus
The State Of Bihar
-----------
02 21.07.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since 20.01.2011
in a case registered under Sections 386/34 of the Indian Penal Code on
the allegation that he demanded extortion money from the informant
and subsequently, the mobile phone of the petitioner was seized.
The contention of learned counsel for the petitioner is
that informant is agnate of the petitioner and, as a matter of fact, on
account of previous enmity, the informant lodged the present case
whereas one another agnate of the petitioner lodged Chainpur P.S.
Case No. 02 of 2011 on the same day against the petitioner and except
the aforesaid two cases, there is no any other criminal antecedent of
the petitioner.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, 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, Kaimur at Bhabua in connection with Chainpur P.S. Case
No. 03 of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)