High Court Patna High Court - Orders

Amit Kumar Singh @ Amit Kumar @ … vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Amit Kumar Singh @ Amit Kumar @ … vs The State Of Bihar on 26 March, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.42470 of 2010
           Amit Kumar Singh @ Amit Kumar @ Kharag Singh son of Sri
           Rajendra Prasad Singh, resident of village Harigaon, P.S. Uphara,
           District Aurangabad, presently resides at Mohalla Chitaur Nagar, New
           Area, P.S. Aurangabad (T), District Aurangabad
                                   Versus
                          THE STATE OF BIHAR
                                  -----------

02/ 26.03.2011 Heard learned counsel for the petitioner and

the State.

Petitioner is apprehending his arrest in

connection with a case registered for the offence under

Section 307 and other allied Sections of the Indian

Penal Code and Section 27 of the Arms Act. He is

alleged to have shot at the informant, but the shot did

not cause any injury on his person.

Let the petitioner above named surrender in

the court below within four weeks from the date of

receipt of a copy of this order in the court below

whereafter the court below should confirm the

antecedent of the petitioner and if his antecedent is

clean, he be admitted to the privilege of bail on

furnishing bail bond of `. 5000/- (` Five thousand

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

satisfaction of the Chief Judicial Magistrate,
2

Aurangabad in connection with Aurangabad (Town)

P.S. Case No. 235 of 2010, subject to the conditions as

laid down under Section 438(2) Cr.P.C. Until such

verification, no coercive steps be taken against him.

Arjun/                                    ( V. N. Sinha, J.)