IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.589 of 2011
PINTU SINGH
Versus
THE STATE OF BIHAR
-----------
3 26.03.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Petitioner is not named in the FIR and as per
submission of learned counsel for the petitioner; name of this
petitioner came in this case on the basis of confessional
statement of co-accused, Saurav Kumar. It is also pointed out
by him that having similar allegation, some co-accused persons
have already been granted privilege of bail by different benches
of this court.
Taking into consideration the aforesaid facts and
circumstances of the case as well as submission of the parties,
let the petitioner, namely, Pintu Singh be released on bail on
furnishing bail bond of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Sessions
Trial No. 1257 of 2010/1336 of 2010 arising out of
Phulwarisharif P.S. Case No. 463 of 2009 to the satisfaction of
Additional Sessions Judge-(Fast Track Court No.-IV), Patna.
AKV/- (Hemant Kumar Srivastava,J.)