High Court Patna High Court - Orders

Sujit Singh vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Sujit Singh vs The State Of Bihar on 12 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.27168 of 2011
                   Sujit Singh, son of Vishwanath Singh, resident of village - Shahpur, P.S. -
                   Mahnar, District - Vaishali.
                                                                             -------- Petitioner.
                                                    Versus
                   The State of Bihar                                  ---Opposite Party
                                                     *****

03. 12.10.2011 Heard learned counsel for the petitioner, learned

counsel for the informant and learned Additional Public

Prosecutor for the State.

The petitioner, apprehends his arrest in connection

with Mahnar P.S. Case No. 78/2011, for the offences under

Sections 120B/302/307/34 of the Indian Penal Code and 27

of the Arms Act, is one of the named accused in this case

with allegation of unsuccessfully shooting at the informant

when by earlier firing caused by co-accused Sushil Singh i.e.

brother of the petitioner, husband of the informant was dead.

Submission is that in the fardbeyan initially this

allegation was also attributed against co-accused Sushil

Singh, but with ulterior motive without any explanation

shifted to the petitioner due to earlier continued land

disputes. While objecting the prayer, it is submitted by

learned counsel for the informant that petitioner is also

named accused in earlier cases between the parties.

Considering the facts and circumstances of the
case, in the event of his arrest or surrender within a period of

four weeks, let the above-named petitioner be enlarged on

bail on furnishing bail bond of sum of Rs. 10,000/- (ten

thousand only) with two sureties of the like amount each to

the satisfaction of Chief Judicial Magistrate, Vaishali at

Hajipur, in connection with Mahnar P.S. Case No. 78/2011,

subject to condition under section 438(2) of the Code of

Criminal Procedure, and additional condition to attend the

court regularly at least for three years or till disposal of the

case, whichever is earlier and in the event of failure on two

consecutive dates, without any reasonable explanation, the

privilege granted shall be deemed to be cancelled.

Rajeev/-                        ( Akhilesh Chandra, J.)