High Court Patna High Court - Orders

Prabeen Kumar @ Munna Singh @ … vs The State Of Bihar on 2 September, 2011

Patna High Court – Orders
Prabeen Kumar @ Munna Singh @ … vs The State Of Bihar on 2 September, 2011
      Patna High Court Cr.Misc. No.15940 of 2011 (3) dt.02-09-2011




                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.15940 of 2011
                   ======================================================
                   Prabeen Kumar @ Munna Singh @ Pravin Kumar
                                                                      .... .... Petitioner/s
                                                   Versus
                   The State Of Bihar
                                                                 .... .... Opposite Party/s
                   ======================================================
                   CORAM: HONOURABLE MR. JUSTICE MANDHATA SINGH

                   ORAL ORDER

(Per: HONOURABLE MR. JUSTICE MANDHATA SINGH)

3 02-09-2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Submission of the learned counsel for the

petitioner is that at the time of occurrence, petitioner was in jail

custody. It is said that wine shop was running in his name and he

was operating all the affairs about realizing ransom through his

brother, Rajesh Kumar Singh but Rajesh Kumar Singh himself has

been granted bail a Bench of this Court vide Cr. Misc. No.15410

of 2010 and petitioner is in custody since 24.09.2009.

Taking that into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioner be enlarged on bail

on furnishing bail bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of in connection

with Sessions Trial No. 1120 of 2010 arising out of Naokothi P.S.
Patna High Court Cr.Misc. No.15940 of 2011 (3) dt.02-09-2011

Case No. 40 of 2009.

Shilendra Bhushan (Mandhata Singh, J)
Prasad/-