High Court Patna High Court - Orders

Shyam Rathi Singh vs The State Of Bihar on 21 September, 2011

Patna High Court – Orders
Shyam Rathi Singh vs The State Of Bihar on 21 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.20664 of 2011
                        Shyam Rathi Singh son of Sri Gopi Chand
                        Singh, resident of village-Raman Dihra, P.S.-
                        Bikramganj, District- Rohtas
                                               Versus
                                      The State of Bihar
                                             -----------

3. 21.9.2011. As prayed for, learned counsel for the petitioner is

permitted to make necessary correction in the prayer portion of the

petition in course of the day.

Heard learned counsel for the petitioner and Mr.

J.N.Thakur, learned counsel for the State.

The petitioner apprehends his arrest in connection with a

case registered for the offence punishable under sections 419, 420

and 409/34 of the Indian Penal Code.

It is submitted on behalf of the petitioner that the

petitioner is not named in the first information report. His name has

transpired in course of investigation. It is also submitted that the

case of the petitioner stands on better footing to that of three co-

accused, namely, Chandeshwar Singh, Shri Krishna Murari Lal and

Ram Pravesh Pandey, named in the first information report and have

been granted bail by this court in Cr.Misc. No.12139 of 2011, Cr.

Misc.No.47129 of 2008 and Cr. Misc. No.38483 of 2008

respectively.

Taking into consideration the aforesaid submissions, let

the petitioner, namely, Shyam Rathi Singh in the event of his arrest

or surrender before the court below within a period of four weeks

from the date of receipt/communication of the order be released on
2

bail on furnishing bail bonds of Rs.5,000/- (five thousand) with two

sureties of the like amount each to the satisfaction of learned

S.D.J.M., Bikramganj, Rohtas in connection with Bikramganj P.S.

Case No.76 of 2008 subject to the conditions as laid down under

section 438(2) of the Code of Criminal Procedure.

Md.S.                            ( Ashwani Kumar Singh, J.)