IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36551 of 2010
VIJAY SINGH
Versus
STATE OF BIHAR
-----------
03. 11.03.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State who is armed with carbon
copy of the case diary.
Petitioner is one of the named accused in this case with
allegation of shooting at the son of the informant from behind causing
his death. During investigation, the witnesses appears supporting
injury being inflicted from behind, whereas as pointed out, post
mortem examination report completely contradicts.
Considering the facts and circumstances of the case and
period of detention, let the petitioner namely, Vijay Singh, be directed
to be released on bail on furnishing bail bond of Rs. 10,000/- (ten
thousand only) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Munger, in connection with
Kotwali P.S. Case No. 237/2010. One of the bailors must be his blood
relation. Subject to condition to attend the court regularly at least for
two years or till disposal of the case, whichever is earlier, and in the
event of failure on three consecutive dates, the privilege granted shall
be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)