IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.819 of 2011
ABINASH SINGH
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.827 of 2011
ABHIMANYU SINGH
Versus
THE STATE OF BIHAR
-----------
02 11.02.2011 Both the above stated criminal miscellaneous
cases arise out of Bakhtiarpur P.S. Case No. 171 of 2010
registered under Sections 302/34, 447, 323, 324, 307, 504 of
the Indian Penal Code and 27 of the Arms Act and
accordingly, both the above stated petitions are being disposed
of by this common order.
There is specific allegation against the petitioner
in Cr. Misc. No. 827 of 2011 that he gave one axe blow to the
informant’s father, as a result, of which informant’s father
sustained head injury and died in course of his treatment. So
far as petitioner in Cr. Misc. No. 819 of 2011 is concerned,
allegedly, he assaulted the informant’s brother with iron rod,
as a result, of which informant’s brother sustained injury on
his head.
Learned counsel for the petitioners drew my
attention towards the impugned order of learned Additional
Sessions Judge and submitted that the injury report of
informant’s brother has not been collected by the Investigating
Officer though he has already submitted charge sheet and
therefore, it would be presumed that the informant’s brother
has received simple injury. He further submitted that so far as
petitioner in Cr. Misc. No. 827 of 2011 is concerned,
allegedly, he had given only one blow to the deceased and the
post mortem report of the deceased reveals that lacerated
wound was found on the dead body of the deceased. So in the
aforesaid circumstance only Section 304 of the Indian Penal
Code is attracted against the petitioner in Cr. Misc. No. 827 of
2011.
Considering the aforesaid facts and
circumstances as well as submissions of the parties petitioner
in Cr. Misc. No. 819 of 2011, namely, Abinash Singh is
directed to be released on bail on furnishing bail bonds of Rs.
10,000/- (Ten Thousand) with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate, Saharsa in
connection with above stated Bakhtiarpur P.S. Case No. 171 of
2010.
So far as the prayer for bail of petitioner in Cr.
Misc. No. 827 of 2011 is concerned, the same stands rejected.
Shahzad (Hemant Kumar Srivastava, J )