Nirjesh Singh @ Naga Singh vs The State Of Bihar And Ors. on 25 February, 2011

0
48
Patna High Court – Orders
Nirjesh Singh @ Naga Singh vs The State Of Bihar And Ors. on 25 February, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CR.W.J.C. No.1233 of 2010
                   NIRJESH SINGH @ NAGA SINGH
                               Versus
                    THE STATE OF BIHAR & ORS.
                                With
                      CR.W.J.C. No.1246 of 2010
                   NIRJESH SINGH @ NAGA SINGH
                               Versus
                  THE STATE OF BIHAR AND ORS.
                                ****

/6/ 25 February Let a report be obtained from the Court of
2011
Additional Sessions Judge, II, Barh, Patna, in

connection with S.Tr. No. 263 of 2008 arising out of

Mokama P.S. Case No. 115 of 2004 (Nirjesh Singh @

Naga Singh Vrs. The State of Bihar) whether the

petitioner has made an application before that Court for

his remand and production in Barauni Refinery P.S.

Case No. 473 of 2003 and Begusarai P.S. Case No. 169

of 2003 before the Chief Judicial Magistrate,

Begusarai, and whether any order has been passed on

such an application, if the same was filed.

This writ petition is a habeas corpus

petition, therefore, two weeks’ time is granted to the

State to show, in clear terms, under what authority the

petitioner is confined to jail custody when petitioner

alleges that he is entitled for release on account of
2

furnishing bail bonds in two cases in which he has been

granted bail.

The report, called for from the learned

Additional Sessions Judge, II, Barh, Patna, be faxed so

as to reach this Court within ten days so as to list this

case after two weeks.

(Shiva Kirti Singh, J.)

( Gopal Prasad, J.)
S.A.

LEAVE A REPLY

Please enter your comment!
Please enter your name here