High Court Patna High Court - Orders

Pramod Singh vs State Of Bihar on 22 November, 2010

Patna High Court – Orders
Pramod Singh vs State Of Bihar on 22 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.37629 of 2010
                         PRAMOD SINGH, SON OF RAJENDRA SINGH.
                                                Versus
                                       STATE OF BIHAR .
                                              ----------

2 22.11.2010 Heard, learned counsel for the petitioner and the State.

The petitioner has been made an accused under sections

363, 365 and 34 of the Indian Penal Code.

Learned counsel for the petitioner submits that it is a case

of love affairs. He further submits that co- accused Anil Singh has

already been granted anticipatory bail by a bench of this Court. The

petitioner is custody since 23.8.2010.

In the circumstances, petitioner, named above, is directed

to be released on bail on furnishing bail bond of Rs. 5,000/- (Five

thousand) with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Nawada in connection

with Hisua P.S. case no. 89 of 2009.

Devendra/                                   (Samarendra Pratap Singh, J.)