High Court Patna High Court - Orders

Nagendra Singh vs The State Of Bihar on 28 February, 2011

Patna High Court – Orders
Nagendra Singh vs The State Of Bihar on 28 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.1986 of 2011
      VINAY SINGH, son of Sri Nagendra Singh, resident of village-Shahru Dhanarua, Police
      Station-Dhanarua in the district of Patna
                                             Versus
                                   THE STATE OF BIHAR
                                               with
                                  Cr.Misc. No.5122 of 2011
      NAGENDRA SINGH, son of Late Ram Pravesh Singh, resident of village-Shahru
      Dhanarua, Police Station-Dhanarua in the district of Patna
                                             Versus
                                   THE STATE OF BIHAR
                                            -----------

3/- 28.02.2011 The petitioners are apprehending their arrest in a

case registered under Sections 147,148, 149, 448, 307, 302 of

the I.P.C. and 27 of the Arms Act.

There is allegation against Vinay Singh that he

resorted to fire but it could hit no one whereas the firing made by

Nagendra Singh hit the victim.

It is submitted by learned counsel for the petitioner

that during investigation no independent witness have supported

the accusation against Nagendra Singh.

Since the firing made by Vinay Singh did not hit

any one, let the petitioner, namely Vinay Singh , in the event of

his arrest or surrender before the Court below within a period of

12 weeks from today, be released on anticipatory bail on

furnishing bail bond of Rs. 10,000/-(ten thousand) with two

sureties of the like amount each to the satisfaction of learned

Sub-Divisional Judicial Magistrate, Masaurhi, Patna in

connection with Dhanarua P.S. Case No. 35 of 2006.

Learned counsel for the petitioner is permitted to

make correction in the prayer portion of the application.
2

Since there is allegation against Nagendra Singh to

have made the fatal blow, I am not inclined to grant bail to him.

The prayer for grant of anticipatory bail of the petitioner is

rejected.

Ashwini/                                 (Dinesh Kumar Singh, J.)