High Court Patna High Court - Orders

Sajjan Singh vs The State Of Bihar on 3 February, 2011

Patna High Court – Orders
Sajjan Singh vs The State Of Bihar on 3 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.3706 of 2011
                                     SAJJAN SINGH .
                                            Versus
                                 THE STATE OF BIHAR .
                                          -----------

2 3.2.2011 The petitioner is in custody in relation to Matihani

P.S.Case no.58 of 2010 instituted under Section 364/34 of the

Indian Penal Code to which Sections 302 and 201/34 IPC were

later added.

On behalf of the petitioner it is submitted that the FIR

was lodged after undue delay and the petitioner was named on

basis of a confessional statement made by Mahanth Sanjay Das.

It is submitted that Mahanth Sanjay Das has already been

granted bail by this Court in Cr. Misc. No. 38622 of 2010,

disposed of on 20.1.2011.

In the facts and circumstances of the case, let above

named petitioner be released on bail on furnishing bail bond of

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

each to the satisfaction of C.J.M., Begusarai in Matihani

P.S.Case no. 58 of 2010.

Singh                                      ( Navaniti Prasad Singh, J.)