High Court Patna High Court - Orders

Praveen Kumar Singh vs The State Of Bihar on 14 December, 2010

Patna High Court – Orders
Praveen Kumar Singh vs The State Of Bihar on 14 December, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.39759 of 2010
       PRAVEEN KUMAR SINGH S/O LATE SATYENDRA NARAYAN SINGH,
       RESIDENT OF VILLAGE PACHARA LAKSHMIPUR, P.S. TARIYANI,
       DISTRICT SHEOHAR.
                               Versus
                        THE STATE OF BIHAR
                            -----------

2. 14.12.2010. Heard Shri Uday Kumar, learned counsel for

the petitioner and Shri Amrendra Kumar Sinha,

learned Additional Public Prosecutor.

The petitioner, who is in custody in

Complaint Case No.C1-219 of 2004 for the offence

under Section 304(B) and other allied Sections of

the Indian Penal Code, has prayed for grant of bail.

Learned counsel for the petitioner submits

that initially on the basis of information furnished

by the complainant, an F.I.R. vide Tariyani P.S.

Case No.83 of 2003 was registered. However, after

investigation, the allegation made by the

complainant/informant was found as un-true and as

such final form was submitted. In the said case, a

protest petition was filed, which was treated as

complaint case vide Complaint Case No.C1-219 of

2004. After conducting enquiry, the learned

Magistrate took cognizance of the offence. Despite

the fact that order of cognizance was passed in the

year 2006, the petitioner remained absconding and

thereafter, he surrendered on 27.8.2010 and since
2

then he is in custody.

Learned Additional Public Prosecutor has

opposed the prayer for bail and it was submitted

that conduct of the petitioner indicates that he has

got no respect for the law and, accordingly, the

prayer for bail may be rejected.

In view of the fact that the allegation was

initially investigated thoroughly by the statutory

investigating agency and was found not true, the

court is of the opinion that it is a fit case for

extending the privilege of grant of bail to the

petitioner.

Let the petitioner above named be enlarged

on bail on his furnishing bond of Rs.10,000/- (ten

thousand) with two sureties of the like amount each

to the satisfaction of S.D.J.M., Sheohar at

Sitamarhi in Tariyani P.S. Case No.83 of 2003.

( Rakesh Kumar,J.)
N.H./