High Court Patna High Court - Orders

Raju Singh vs State Of Bihar on 17 September, 2010

Patna High Court – Orders
Raju Singh vs State Of Bihar on 17 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.23982 of 2010
                      RAJU SINGH S/o late Rajendra Singh.........petitioner.
                                            Versus
                                   STATE OF BIHAR .
                                          -----------

2. 17.09.2010 Heard learned counsel for the petitioner and the State.

A truck loaded with tyre and furniture proceeded for Patna

and Muzaffarpur disappeared. Involvement of several persons

including Sanjay Singh and Md. Idrish appeared. Both confessed

their guilt and named this petitioner, which according to the learned

counsel for the petitioner cannot be made basis for refusal of his

anticipatory bail.

Having regard to the facts and circumstances of the case,

in the event of arrest or surrender within a period of one month from

date of receipt/production of a copy of this order, above named

petitioner shall be released on bail on furnishing bail bond of

Rs.10,000/- with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Muzaffarpur in

connection with Sadar P.S. Case No. 392 of 2008, subject to the

conditions as laid down under Section 438(2) of the Code of

Criminal Procedure.

However, after submission of charge sheet at the stage of

hearing the case on charge matter petitioner’s bail shall be re-

considered.

( Mandhata Singh, J.)
Vikash