Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Patna High Court - Orders

Jagpreet Singh @ Jagreet Singh vs The State Of Bihar on 6 February, 2026

Author: Satyavrat Verma

Bench: Satyavrat Verma

                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CRIMINAL MISCELLANEOUS No.52147 of 2024
                        Arising Out of PS. Case No.-276 Year-2024 Thana- KOTWALI District- Patna
                 ======================================================
                 Jagpreet Singh @ Jagreet Singh Son of Lakhpat Singh Gandhi Resident of
                 304-A, Hariom Apartment, Exhibition Road, P.S.- Gandhi Maidan, District -
                 Patna.

                                                                                   ... ... Petitioner/s
                                                        Versus
                 The State of Bihar

                                                        ... ... Opposite Party/s
                 ======================================================
                 Appearance :
                 For the Petitioner/s      :       Mr. Hans Raj, Advocate
                                                   Ms. Eashita Raj, Advocate
                                                   Mr. Aditya Raj Singh, Advocate
                                                   Mr. Gautam, Advocate
                 For the Opposite Party/s :        Mr. Chandra Bhushan Prasad, APP
                 ======================================================
                 CORAM: HONOURABLE MR. JUSTICE SATYAVRAT VERMA
                                       ORAL ORDER

4   06-02-2026

1. Heard learned counsel for the petitioner and the learned APP for the State, Mr. Chandra Bhushan Prasad.

2. The petitioner apprehends his arrest in a case registered for the offences punishable under Section 304 of the Indian Penal Code.

3. The learned counsel for the petitioner submits that petitioner is a person with clean antecedent and the informant alleges that he received a secret information about a sudden fire that engulfed Pal Hotel on 25.04.2024, accordingly the informant reached the spot for verification and saw that Pal Hotel and Amrit Hotel adjacent to Pal Hotel were engulfed in fire, thereafter fire brigade along with Kotwali police station Patna High Court CR. MISC. No.52147 of 2024(4) dt.06-02-2026 2/4 officials also reached and eventually the fire was brought under control within 2-3 hours, later NDRF and SDRF also arrived, it is next alleged that almost 30 people who were stuck in the room of hotel were brought out safely with the help of fire brigade, few people received burn injuries while being rescued however, six people died on account of injury suffered by fire, it is next alleged that both hotel had a very narrow passage for entry without any alternative passage, it is further alleged that rules and regulations related to fire safety and health have been ignored on account of which when the fire broke out none of the guests could escape as there was absence of alternative passage, it is also alleged that reason for fire was that the kitchen and entry gate of Pal Hotel are adjacent to each other, where refrigerator and AC outlets are located, the chef was cooking and and due to his negligent act, the kitchen caught fire which could not be controlled as there was no arrangement to extinguish the fire.

4. Learned counsel for the petitioner submits that the owner of Pal Hotel had approached this Court seeking anticipatory bail by filing Criminal Miscellaneous No. 48962 of 2024 and the same came to be allowed by an order dated 06.02.2026. It is further submitted that hotel of the petitioner is Patna High Court CR. MISC. No.52147 of 2024(4) dt.06-02-2026 3/4 adjacent to Pal Hotel and it is not the case of the prosecution that fire broke out in the hotel of the petitioner rather the fire broke out at Pal Hotel and the hotel of the petitioner being adjacent to the same came in spate of fire. It is also submitted petitioner will not abscond rather will cooperate in the investigation to prove his innocence.

5. Learned A.P.P. for the State opposes the prayer for anticipatory bail of the petitioner.

6. Considering the submissions made by the learned counsel for the petitioner and taking into consideration the order dated 06.02.2026 in Criminal Miscellaneous No. 48962 of 2024, the petitioner above-named, in the event of his arrest or surrender before the learned trial court within a period of six weeks from today, be released on anticipatory bail on furnishing bail bonds of Rs. 25,000/- (Rupees Twenty Five Thousand) with two sureties of the like amount each to the satisfaction of the learned trial court where the case is pending/successor court in connection with Kotwali P.S. Case No. 276 of 2024 subject to the conditions as laid down under Section 482 (2) of BNSS.

7. However, it is made clear that in the event if the Investigating Officer of the case files an application before the learned Trial Court bringing to its notice that petitioner despite Patna High Court CR. MISC. No.52147 of 2024(4) dt.06-02-2026 4/4 giving assurance to this Court is not co-operating in the investigation, in that event the learned Trial Court shall be at liberty to cancel the bail bonds of the petitioner.

8. Let a copy of this order be sent to the concerned police station through the learned Trial Court.

9. Accordingly, the instant anticipatory bail application stands allowed.

(Satyavrat Verma, J) Rishabh/-

U      T