High Court Patna High Court - Orders

Ajay Singh vs State Of Bihar on 11 August, 2010

Patna High Court – Orders
Ajay Singh vs State Of Bihar on 11 August, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.29159 of 2010
                AJAY SINGH, S/o Sri Madan Singh, R/o Village- Nirpur, P.S.-
                Chouthan, District- Khagaria.
                                  Versus
                           STATE OF BIHAR.

                                  -----------

2. 11-08-2010 Petitioner is languishing in custody in a case

registered under sections 302/34 of the Indian Penal

Code and under section 27 of the Arms Act.

There is specific allegation of causing gun shot

injury on the temporal region of the victim by Jaijai Ram

Singh, though no statement has been made in the

petition, but it is only pleaded by the learned counsel for

the petitioner that petitioner has no criminal antecedent.

Let petitioner above named 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 the Chief Judicial Magistrate, Khagaria in

connection with Chautham P.S. Case No. 11 of 2010

corresponding to G.R. No. 204/10.

Sujit                                                (Dinesh Kumar Singh, J.)