IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16945 of 2010
PANKAJ KUMAR SINGH @ PANKAJ SINGH, SON OF LATE AWADHESH
SINGH, RESIDENT OF MOHALLA BAKARGANJ BEHIND MONA CINEMA,
P.S. PIRBAHORE, DISTRICT PATNA.
Versus
THE STATE OF BIHAR
-----------
02. 25.06.2010. Heard learned counsel for the petitioner and the State.
Petitioner is apprehending his arrest in connection with a
case registered for the offence under Section-307 and other allied
Sections of the Indian Penal Code. It is submitted on his behalf that he is
named in the First Information Report along with three others including
Santosh Kumar Singh and Gopal Singh. It is also submitted that allegation
against the petitioner, Santosh Kumar Singh and Gopal Singh is similar and
the dispute has already been settled outside the court between the parties.
Appreciating such fact Santosh Kumar Singh and Gopal Singh have been
admitted to the privilege of bail in the event of arrest by another Bench of
this Court under orders dated 3.2.2009, Annexure-4.
Having heard counsel for the petitioner and the State, I direct the
petitioner to surrender in the court of Chief Judicial Magistrate, Patna in
connection with Pirbahore P.S. Case No.353 of 2004 within four weeks from
the date of receipt of this order in the court below and his case be also
considered in the light of the orders dated 3.2.2009, Annexure-4 and if the
case of the petitioner is found similar to that of Santosh Kumar Singh and
Gopal Singh then he be also allowed similar treatment.
Let this order be communicated to the court below through fax on
payment of usual charges by the petitioner.
Rajesh/ (V.N.Sinha,J.)