High Court Patna High Court - Orders

Vijay Singh &Amp; Anr vs State Of Bihar on 10 December, 2010

Patna High Court – Orders
Vijay Singh &Amp; Anr vs State Of Bihar on 10 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.37168 of 2010
                                     VIJAY SINGH & ANR
                                              Versus
                                       STATE OF BIHAR
                                            -----------

04/ 10.12.2010 Heard learned counsel for the petitioners as well as learned

P.P. for the State.

Petitioners seek their bail in connection with Khaira P.S.

Case no.5/2009 registered under section 302/34 of the IPC and 27 of

the Arms Act.

Petitioners are not named in the FIR and during the course

of investigation their names surfaced in this case in the statements of

some witnesses. The reason for false implication of these petitioners is

said to be filing of complaint case by the mother of petitioner no.1

against the Officer Incharge, Khaira police station who has recorded

fardbeyan of the informant of this case.

Admittedly, the informant has stated that one Parshuram

Pandey and some others had committed murder of her husband on

account of previous enmity as her husband had deposed in a criminal

case against the aforesaid persons. The documents i.e. annexure 2 and

annexure 3 fully corroborate the submissions of learned counsel for

the petitioners.

Considering the aforesaid facts and circumstances, I direct

petitioners (Vijay Singh and Majarul Haque) to be released on bail on

furnishing bail bond of Rs 10,000/- with two sureties of the like

amount each to the satisfaction of the CJM, Saran at Chapra in Khaira

P.S. Case no. 5 of 2009.

      shahid                                               (Hemant Kumar Srivastava,J)