IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21135 of 2010
SANDEEP SINGH @ SANDEEP KUMAR SINGH
Versus
STATE OF BIHAR
-----------
2. 25.6.2010 Heard learned counsel for the petitioner and
the State.
The defence of the petitioner in a Police case
under Sections 414/34 of the Penal Code and Section
20 of the N.D.P.S. Act is that the recovery is from
another when the petitioner was not even present, the
only material being the extra judicial confession of the
co-accused.
Considering the facts and circumstances of
the case, let the petitioner above named be enlarged on
bail on furnishing bail bonds of Rs. 20,000/- (twenty
thousand) with two sureties of the like amount each to
the satisfaction of the District and Sessions Judge,
Siwan in connection with Darauli P.S. Case No.
73/2008.
P. Kumar ( Navin Sinha, J.)