High Court Patna High Court - Orders

Gajanan Singh vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Gajanan Singh vs The State Of Bihar on 9 September, 2011
      Patna High Court Cr.Misc. No.30447 of 2011 (2) dt.09-09-2011




                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.30447 of 2011
                   ======================================================

Gajanan Singh, S/O Sri Pandeo Singh, R/O Vill- Bahuwara Patti, P.S.-
Marhowarah, Distt- Saran.

…. …. Petitioner
Versus
The State Of Bihar
…. …. Opposite Parties
======================================================

2 09-09-2011 Heard learned counsel for petitionerand learned counsel

for the State.

The petitioner apprehends his arrest in connection with

a case registered for the offence under sections 341, 323, 325, 307

and 109/34 of the Indian Penal Code.

It is alleged that on 10.04.2011 at about 8 P.M. while

the informant was on his way back to home, two persons armed

with iron rod whom he claims to identify, if opportunity given,

intercepted and assaulted him, as a result of which he become

unconscious. The informant subsequently on regaining

consciousness suspected the hand of petitioner and one Deepak

Kumar who may be instrumental behind attack upon him.

It is submitted on behalf of the petitioner that

admittedly the petitioner was known to the informant. He was not

one among the assailant. The injuries found on the person of the

informant are all simple in nature. It is also submitted that earlier a

panel was prepared for appointment on the post “Kishan

Salahkar”. The petitioner had sought for information under R.T.I.
Patna High Court Cr.Misc. No.30447 of 2011 (2) dt.09-09-2011

Act relating to subject on which training was imparted in K.V.K.

Manjhi from the year 2007-2008 to 2010-11. On the basis of

information so supplied complain was made that the persons who

had not secured training for continuous 45 days were appointed

ignoring claim of genuine candidates and thereafter on the basis of

order issued by the State Government, the name of 44 persons

were cancelled. The informant being suspicious that at the instance

of the petitioner the panel prepared by him had been cancelled

maliciously implicated the petitioner in the present case.

Taking into consideration the facts of the case and

submissions advance on behalf of the petitioner, let the petitioner

namely, Gajanan Singh, in the event of his arrest or surrender

before the court below within a period of four weeks from the date

of receipt/communication of the order be released on bail on

furnishing bail bonds of Rs.5,000/- (five thousand) with two

sureties of the like amount each to the satisfaction of the learned

Chief Judicial Magistrate, Saran at Chhapra in connection with

Chhapara (Mufasil) P.S. Case No. 56 of 2011, subject to the

conditions as laid down under section 438(2) of the Code of

Criminal Procedure.

(Ashwani Kumar Singh, J)

Bhardwaj/-