IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37328 of 2010
NAGESHWAR SINGH Son of Late Deep Singh
Resident of Village-Bhitbherawa, P.S. Gopalganj, Distt. Gopalganj.
-----------Petitioner.
Versus
THE STATE OF BIHAR
----------------Opposite Party.
-----------
2 06.10.2010 Heard learned counsels for the petitioner and State.
The petitioner being the maternal grand father of the
victim is languishing in custody since 24.06.2010 in a case
registered under sections 307, 302, 34 of the Indian Penal Code and
Section 27 of the Arms Act.
In the F.I.R., It is alleged by the wife of the victim that
this petitioner and one Vikki Singh killed the victim. It is submitted
that the victim was habituated intoxicant and he committed suicide
and it was this petitioner who after sending the victim to hospital
handed over the alleged pistol to police for which the police filed a
case under the Arms Act against the petitioner also. The F.I.R.
suggests that there is no eye witness to the occurrence and the
informant suspected the hands of the petitioner and there is only one
injury to the victim.
Considering the nature of the allegation, age of the
petitioner and relationship with the victim, let the petitioner above
named be released on bail on furnishing bail bond of Rs.10,000/-
(ten thousand) with two sureties of like amount each to the
satisfaction of the learned Chief Judicial Magistrate, Gopalganj in
connection with Gopalganj P.S. Case No. 187/2010.
U.K. ( Dinesh Kumar Singh, J.)