High Court Patna High Court - Orders

Bharat Singh vs The State Of Bihar on 18 January, 2011

Patna High Court – Orders
Bharat Singh vs The State Of Bihar on 18 January, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.43343 of 2010
                      BHARAT SINGH, SON OF LATE ASHARFI SINGH
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2. 18.01.2011 Heard learned counsel for the petitioner as well as

learned P.P. for the State.

Petitioner seeks his bail in connection with

Sahebganj P.S. Case No. 121 of 2010 initially registered under

Sections 302 and 201/34 of the Indian Penal Code but after

investigation, Police submitted charge sheet under Section 306

and other minor Sections of the Indian Penal Code and the

cognizance has also been taken for the offence under Sections

323, 306, 201/34 of the Indian Penal Code.

Admittedly, the petitioner is father of the deceased

and none of the person has come forward to claim that this

petitioner had administered poison to the deceased.

Considering the aforesaid facts and circumstances

as well as submissions of the parties, the petitioner above

named is directed to be released on bail on furnishing bail bond

of Rs. 10,000/- (Ten thousand) with two sureties of the like

amount each to the satisfaction of Sub Divisional Magistrate

(West), Muzaffarpur, in connection with above stated

Sahebganj P.S. Case No. 121 of 2010.

(Hemant Kumar Srivastava, J.)
S.Ali