IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13942 of 2011
Ram Nivas Singh @ Rajeev Singh @ Bullet Singh, S/O-Surender Singh
Versus
The State Of Bihar
-----------
04 06.07.2011 Heard learned counsel for the petitioner as
well as learned Additional Public Prosecutor for the State.
Allegedly, petitioner demanded extortion
money from a doctor and he was caught by the police
when he had gone to the clinic of aforesaid doctor with a
view to give threatening to him.
The contention of learned counsel for the
petitioner is that co-accused Chandan Singh against
whom there is similar allegation, has already been granted
privilege of bail by another Bench of this Court vide
order dated 21.06.2010 passed in Cr. Misc. No. 7397 of
2010 whereas petitioner is languishing in jail custody
since 12.10.2009 (though learned Sessions Judge has
committed an error in observing that petitioner is
languishing in jail custody since 15.11.2010).
On the other hand, learned Additional
Public Prosecutor points out the criminal antecedent of
the petitioner.
Considering the aforesaid facts and
circumstances as well as submissions of the parties, let
the petitioner be released on bail on furnishing bail bonds
of Rs. 10,000/- (Ten Thousand) with two sureties of the
2
like amount each to the satisfaction of Chief Judicial
Magistrate, Sitamarhi in connection with Bairganiya P.S.
Case No. 187 of 2009.
Shahzad ( Hemant Kumar Srivastava, J.)