High Court Patna High Court - Orders

Satyendra Singh @ Budhan Singh vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Satyendra Singh @ Budhan Singh vs The State Of Bihar on 26 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.17530 of 2011
                          Satyendra Singh @ Budhan Singh
                                        Versus
                                 The State Of Bihar
                                       -----------

03. 26.08.2011 Heard learned counsel for the petitioner

and learned Additional Public Prosecutor for the

State.

The petitioner, apprehends his arrest in

connection with Mufassil P.S. Case No. 340/2010,

pending in the court of Chief Judicial Magistrate,

Begusarai, is solitary named accused in this case

carries only allegation that nephew of the informant

who was an employee of the petitioner is missing,

suspicion is raised that either he has been killed or

abducted to be done to death.

Submission is that on the basis of different

contradictory stories except suspicion there is

nothing specifically connecting the petitioner with

this case. Learned Additional Public Prosecutor who

is armed carbon copy of the case diary up to

paragraph 69 dated 30.03.2011 is also unable to

show any connecting material. Investigation is still

going on.

Considering the facts and circumstances of

the case, in the event of his arrest or surrender
2

within a period of four weeks, till conclusion of

investigation/submission of charge sheet, let the

petitioner, namely, Satyendra Singh @ Budhan

Singh, be enlarged on bail on furnishing bail bond of

sum of Rs. 10,000/- (ten thousand only) with two

sureties of the like amount each to the satisfaction

of Chief Judicial Magistrate, Begusarai, in

connection with Mufassil P.S. Case No. 340/2010,

subject to condition under section 438(2) of the Code

of Criminal Procedure, and additional condition to

remain physically present before the court below till

submission of charge sheet and on the dates fixed

and in the event of failure on two consecutive dates,

without any reasonable explanation, the privilege

granted shall be deemed to be cancelled.

Rajeev/                        ( Akhilesh Chandra, J.)