High Court Patna High Court - Orders

Laxman Singh @ Laxuman Singh vs The State Of Bihar on 22 September, 2010

Patna High Court – Orders
Laxman Singh @ Laxuman Singh vs The State Of Bihar on 22 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.34462 of 2010
                        LAXMAN SINGH @ LAXUMAN SINGH
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 22.09.2010 Heard learned counsel for the petitioner

and the State.

The petitioner being the uncle (Fufa) of the

victim with whom the victim used to reside is

languishing in jail custody since 25.04.2010 in a

case registered under Sections 302, 201, 328,

120(B)/34 of the Indian Penal Code.

The informant is the maternal uncle of the

deceased who alleged that without informing him the

dead body was disposed of. It is a peculiar case in

which the informant has also implicated the father of

the victim. The post mortem report does not reflect

any injury. Though postmortem of a decomposed body

was done. The impugned order reflects that the

viscera does not reflect any case of poisoning. It is

submitted that there was a dispute between the

informant and the father of the victim which resulted

into institution of the present case.

Considering the circumstances and nature

of circumstantial evidence against the petitioner, let

the petitioner namely, Laxman Singh @ Laxuman
2

Singh 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 learned Chief

Judicial Magistrate, Siwan in connection with Andar

P.S. Case No. 36 of 2010.

Anand Kr.                               ( Dinesh Kumar Singh, J.)