IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30993 of 2010
1. RAM SNEHI SINGH SON OF SUKHDEO SINGH
2. SHINTU KUMAR @ SINTU SINGH SON OF LATE CHAMARI SINGH
3. RAVI SHANKAR SINGH SON OF LATE CHAMARI SINGH
4. MANTU SINGH SON OF LATE CHAMARI SINGH, ALL RESIDENT
OF VILLAGE ONAMA, P.S. SHEKHOPUR SARAI, DISTRICT-
SHEIKHPURA
Versus
STATE OF BIHAR
-----------
2 12.10.2010 Heard learned counsel for the petitioners and the
State.
The offence alleged is under Section 307 of the
Indian Penal Code and section 27 of the Arms Act.
It is submitted that there is case and counter
case between the parties in which both the sides have
sustained injuries.
Learned Addl. P.P. appearing for the State
opposes the prayer for bail and submits that there is
specific allegation of firing against the petitioner nos. 1 & 2
as also causing injury by deadly weapon on part of the
petitioner no.3.
Considering the facts and circumstances of the
case, I am not inclined to allow this application and the
same accordingly stands rejected.
Manish/- ( Shailesh Kumar Sinha,J.)