IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32542 of 2010
PRAHLAD SINGH
Versus
STATE OF BIHAR
3 03.12.2010
Heard learned counsel for the petitioner as well as
learned counsel for the state.
Petitioner, Prahlad Singh seeks bail in connection with
Bihpur P.S. Case No. 98 of 2004 registered under section 302
and other minor sections of Indian Penal Code as well as
section 27 of the Arms Act on the ground that having similar
allegation, some co-accused persons are enjoying the privilege
of bail and furthermore, the petitioner was only a member of
mob and no specific overt act has been attributed against him.
Regard being had to the above submissions as well as
facts and circumstances of the case, the petitioner, namely,
Prahlad Singh is directed to 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 S.Tr. No. 298 of 2007
arising out of Bihpur P. S. Case No. 98 of 2004 to the
satisfaction of Additional Sessions Judge-II, Naugachhia.
AKV/- (Hemant Kumar Srivastava,J.)