IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7898 of 2010
NARENDRA SINGH
Versus
STATE OF BIHAR
-----------
04/ 19.11.2010 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Admittedly, neither petitioner is named in the FIR nor
anything has been recovered either from his possession or from his
house. Furthermore, neither case diary nor the impugned order of the
learned Sessions Judge reflects any criminal history of the petitioner.
Name of the petitioner has come at paragraphs 16, 27 and 48 of the
case diary in which some witnesses have stated that on earlier
occasion petitioner along with some other miscreants had demanded
extortion money from them.
Considering the aforesaid circumstances as well as
submissions of the parties, petitioner (Narendra Singh), in the event of
his arrest/ surrender within 30 days from the date of communication
of the order, be released on bail in connection with Chautham P.S.
Case no. 18 of 2008 on furnishing bail bond of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Khagaria subject to condition as laid down under section
438(2) of the Cr. P.C.
shahid (Hemant Kumar Srivastava,J)