High Court Patna High Court - Orders

Sanjay Singh vs The State Of Bihar on 28 June, 2011

Patna High Court – Orders
Sanjay Singh vs The State Of Bihar on 28 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.18097 of 2011
                                             Sanjay Singh
                                                 Versus
                                         The State Of Bihar
                                               -----------

02/ 28.06.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Alleged occurrence took place in the year 2001 and the

allegation against the petitioner is that he along with several other

accused persons caught hold of the deceased whereas co-accused

Dabloo Singh opened fire as a result of which deceased sustained

injuries and died.

The contention of the learned counsel for the petitioner is

that the petitioner was not aware about institution of the present case.

It is further pointed out by him that the main assailant namely Dabloo

Singh has already been acquitted in Sessions Trial no. 512/2004 vide

judgment dated 21.5.2004. It is further contended by him that the

petitioner is languishing in jail custody since 14.2.2011.

Taking into consideration the aforesaid facts and

circumstances as well as submissions of the parties, let the petitioner,

Sanjay Singh, be released on bail on furnishing bail bonds of Rs

10,000/- with two sureties of the like amount each to the satisfaction

of the Addl. Chief Judicial Magistrate, Barh, Patna in Bhadaur P.S.

Case no. 8/2001.

shahid                                             (Hemant Kumar Srivastava,J)