High Court Patna High Court - Orders

Chandraket Singh vs The State Of Bihar on 28 July, 2011

Patna High Court – Orders
Chandraket Singh vs The State Of Bihar on 28 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.23642 of 2011
                           Chandraket Singh, S/O-Late Mitaram Singh
                                              Versus
                                      The State Of Bihar
                                           -----------

02 28.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Taking into consideration that petitioner is in jail

custody since 15.03.2011 in a case registered under Sections 147, 148,

149, 302 of the Indian Penal Code and Section 3(2) V of the S.C. S.T.

Prevention of Atrocities Act but according to prosecution case itself, it

was co-accused Jhunjhun Singh, who gave dagger blow to the

deceased, 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, Saran at

Chapra in connection with Awatar Nagar P.S. Case No. 21 of 2011.

     SHAHZAD                               ( Hemant Kumar Srivastava, J.)