IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27642 of 2010
GUDDU SINGH son of Kameshwar Singh-----------Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 7.9.2010 Heard learned counsel for the petitioner and the State.
Petitioner is non-assailant. It is said that he along with
Tuntun Singh and Pappu Singh were catching the deceased’s wife
and he was shot by Kaushal Kishore Singh and Nand Kishore Singh
is not possible. Final form was submitted even then cognizance is
taken but in any case he is non-assailant.
Having regard to the facts and circumstances of the case,
in the event of arrest or surrender within a period of one month from
the date of receipt/production of a copy of this order, above named
petitioner shall 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 Chief Judicial Magistrate, Muzaffarpur, in
connection with Saraiya P.S. case no.169 of 1997 subject to the
conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
( Mandhata Singh, J.)
Sudip