High Court Patna High Court - Orders

Bishundeo Singh vs The State Of Bihar on 18 April, 2011

Patna High Court – Orders
Bishundeo Singh vs The State Of Bihar on 18 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.11055 of 2011
                         BISHUNDEO SINGH, SON OF LATE LAKHAN SINGH
                                                 Versus
                                       THE STATE OF BIHAR
                                               -----------

02 18.04.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Petitioner is languishing in jail custody since 30.12.2010 and

it appears from perusal of the impugned order that neither petitioner is

named in the first information report nor anything has been recovered

from his conscious possession and his name surfaced in this case in the

confessional statement of one co-accused Daya Nand Paswan, who has

already been granted privilege of bail.

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,

Supaul in connection with Chhatapur P.S. Case No. 24 of 2004.

     Shahzad                             (Hemant Kumar Srivastava, J )