High Court Patna High Court - Orders

Mintu Singh vs The State Of Bihar on 19 February, 2011

Patna High Court – Orders
Mintu Singh vs The State Of Bihar on 19 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.42808 of 2010
                  MINTU SINGH s/o Rambilash Singh @ Kailu Singh
                  Resident of Village Khamhar, Police Station Begusarai Muffasil,
                  District Begusarai.
                                                               ..................Petitioner.
                                        Versus
                  THE STATE OF BIHAR                         .............Opposite Party.
                                            -----------

2 19.02.2011 Nobody is present on behalf of the parties in view

of call of en masse abstention of the lawyers given by the

Bihar State Bar Council. However, I have perused the

materials available on the record.

The petitioner is an accused in a criminal

prosecution registered under section 302/34 of the Indian

Penal Code and 27 of the Arms Act. According to the

prosecution case, co-accused Arvind Singh is specifically

alleged to have fired upon the deceased Subin Kumar

causing injury to him. Thereafter other co-accused persons

are also alleged to have made some more firing. Aforesaid

Subin Kumar was taken for treatment and subsequently he

died.

From the materials available on the record, it

appears that though the petitioner is also named as one of

the accused, but there is no specific allegation of firing

against him. Co-accused Shashi Kant Singh, Nalin Kumar
2

@Chharapan Singh with almost similar and identical

allegation have been granted bail by a Bench of this Court

by an order dated 13.04.2010 and 26.07.2010 respectively

vide Annexure 2 series. Petitioner is said to be in judicial

custody since 10.09.2010.

In the aforesaid facts and circumstances, the

above named petitioner is directed to be enlarged on bail on

furnishing bail bond of Rs. 10,000/-(ten thousand) with two

sureties of like amount each to the satisfaction of Chief

Judicial Magistrate, Begusarai in connection with Muffasil

P.S. Case No. 468 of 2009.

( Birendra Prasad Verma, J )

M.Rahman