High Court Patna High Court - Orders

Butan Singh vs State Of Bihar on 3 November, 2010

Patna High Court – Orders
Butan Singh vs State Of Bihar on 3 November, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.37650 of 2010
      BUTAN SINGH, SON OF LATE RAM BILASH SINGH, RESIDENT OF VILLAGE MAHADEO
      BIGHA, POLICE STATION PARASI, DISTRICT-ARWAL.
                                                                         .....Petitioner.
                                         Versus
      THE STATE OF BIHAR                                             .....Opposite Party.
      For the Petitioner                : Mr. Satyavrat Verma (Adv.)
      For the State                     : APP.
                                        -----------

02/ 03.11.2010 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner has prayed for bail in a

case which has been registered under Sections

147, 148, 149, 323, 435 and 427 of the Indian

Penal Code read with Section 17 of the C.L.A.

Act.

According to the allegation, some

unknown criminals burnt one J.C.B. Machine.

Submission is that the petitioner’s

name has come in course of investigation for

the first time in Paragraph-63 of the case

diary. In the present case, six witnesses

have been examined and none have supported

the prosecution case and except offence under

Section 17 of the C.L.A. Act other offences

are bailable. The petitioner is in custody

since 07.10.2009.

Considering the facts and circumstances

of the case, let the above named petitioner

be released on bail on furnishing bail bond
2

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

sureties of the like amount each to the

satisfaction of the learned Judicial

Magistrate 1st Class/court concerned,

Jehanabad in connection with Tr. No. 2752 of

2010 arising out of Parasi P.S. Case No. 01

of 2008.

(Shyam kishore Sharma, J.)
kksinha/-