IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11740 of 2011
SURESH SINGH AND ANR.
Versus
THE STATE OF BIHAR
-----------
2 25.04.2011 Heard learned counsel for the petitioners as well as
learned counsel for the state assisted by learned counsel for
the informant.
Although petitioners are named in the FIR but only
allegation against the petitioner No. 1 is the he caught hold of
the deceased at the time of alleged occurrence. So far as
petitioner No. 2 is concerned, it is stated that he alongwith other
accused assaulted the deceased with deadly weapons.
Considering the aforesaid facts and circumstances as
well as submission of the parties, let the petitioner No. 1,
namely, Suresh Singh be released on bail on furnishing bail
bonds of Rs 10,000/- (ten thousand) with two sureties of the like
amount each in connection with Ekma P.S. Case No. 169 of
2010 to the satisfaction of Chief Judicial Magistrate, Saran at
Chapra.
So far as petitioner No. 2, Vijay Kumar @ Vijay Kumar
Singh is concerned, let the case diary of above-said Ekma P.S.
Case No. 169 of 2010 alongwith its postmortem report be called
for, from the court of Chief Judicial Magistrate, Saran at Chapra
and list the matter after receipt of the same.
AKV/- (Hemant Kumar Srivastava,J.)