IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23485 of 2008
TUNTUN SINGH
Versus
STATE OF BIHAR
-----------
2. 3.7.2008. Heard the counsel for the petitioner and counsel appearing
on behalf of the State.
The petitioner is an accused in a case under Sections 341,
323, 307, 379 and 504/34 of the Indian Penal Code.
The allegation is that the petitioner gave a ‘Dagger’ blow on
the chest of the informant causing grievous injury. The bail
application was rejected earlier on 11.12.2007.
Learned counsel for the petitioner submits that prior to the
occurrence, the petitioner’s father had filed a case against the
informant of the present case alleging that he had committed theft in
the house of the father, and that is the reason the petitioner has been
made accused in this case. It is further submitted that the injury report
has been obtained from a private hospital.
The petitioner has remained in custody for about 11 months.
Considering the period of custody, the petitioner Tuntun
Singh is directed to be released on bail on completing one year in
custody on furnishing bail bond of Rs.10,000/-(Ten Thousand) with
two sureties of the like amount each to the satisfaction of the J.M., Ist
Class, Motihari, East Champaran in connection with Sugauli P.S. Case
no. 145 of 2005 giving rise to Trial No. 1956 of 2007.
U.K. (Sheema Ali Khan,J)