High Court Patna High Court - Orders

Prince Kumar Singh @ Ghasetan … vs State Of Bihar on 21 December, 2010

Patna High Court – Orders
Prince Kumar Singh @ Ghasetan … vs State Of Bihar on 21 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.41334 of 2010

                     Prince Kumar Singh @ Ghasetan Singh, Son of Sarmnath Singh,
                     R/o Village- Jalalpur, P.S. daraunda, District-Siwan --- Petitioner
                                                   Versus
                                           STATE OF BIHAR
                                                 -----------

02 21-12-2010 By filing an affidavit, it was submitted by Sri (Dr.)

Amrendra Kumar, learned counsel, who was assisted by Sri Ajay

Kumar Pandey, learned counsel for the petitioner, submits that

the elder mother of the petitioner died on 19.12.2010. The

petitioner is adopted son of the deceased and for performing

formalities, it is necessary to enlarge the petitioner at least

provisionally on bail.

Without going into the merit of the case, let the petitioner

above named be released on provisional bail on furnishing bail

bond of Rs.10,000/- ( ten thousand) with two sureties of the like

amount each to the satisfaction of learned Chief Judicial Magistrate,

Siwan in connection with Daraunda P.S. Case No.117 of 2010 till

3rd January, 2011. The petitioner is directed to surrender on 4th

January, 2011 before the concerned court below and thereafter the

petitioner must file an affidavit before this Court regarding

compliance of this order.

List this case on 5th January, 2011.

NKS/-                                              ( Rakesh Kumar, J.)