High Court Patna High Court - Orders

Jagarnath Singh vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Jagarnath Singh vs The State Of Bihar on 11 March, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                           Cr.Misc. No.4936 of 2011
                       JAGARNATH SINGH S/o of late Ramautar Singh, resident of village
                      Gobindbara, P.S. Phenhara District, East Champaran.
                                                        Versus
                                            THE STATE OF BIHAR
                                                     -----------

2. 11.03.2011 The petitioner is in custody in relation to Phenhara

P.S.Case No 48/2007 instituted under section 363,366A/34 of

the Indian Penal Code.

The case is of 2007 and petitioner has taken into

custody since 23.9.2010 on the statement made by the victim girl

under Section 164 Cr. P.C. It is clear that the petitioner has not

at all been named. Petitioner happens to be the Uncle of the main

accused beyond which there is no role of the petitioner.

Be that as it may, let the above named petitioner be

released on bail on furnishing bail bond of Rs. 10,000/- ( Rupees

Ten Thousand ) with two sureties of the like amount each to the

satisfaction of A.K.Mall J.M.1st Class, Sikrahana at Motihari in

Phenhara P.S.Case No 48/2007.

Namita                                             ( Navaniti Prasad Singh, J.)