IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19335 of 2008
CHHOTAN SINGH
Versus
STATE OF BIHAR
-----------
3. 10.7.2008. Heard the counsel for the petitioner and counsel appearing
on behalf of the State.
The petitioner is an accused in a case under Sections 147,
148, 149,342,302 of the Indian Penal Code and Section 27 of the
Arms Act.
The petitioner alongwith 18 others have been named in the
First Information Report by the informant. It is alleged that all the
accused persons named in the First Information Report and 50-55
unknown miscreants came variously armed with rilfle and gun in the
village where a meeting was going on, took away six persons of the
village and killed them.
The petitioner has remained in custody since 5.2.2008.
Considering the allegations and short period of custody of
the petitioner, I am not inclined to grant bail to the petitioner.
The bail application of the petitioner is rejected.
I must comment upon the manner in which the investigation
has been conducted inasmuch six persons who were allegedly present
the meeting have been killed and other persons who were present in
the meeting have not been examined in this case. This matter may be
brought to the notice of the Senior Superintendent of Police, Patna.
The office is to send this order by fax to the Senior
Superintendent of Police, Patna.
U.K. (Sheema Ali Khan,J)
-2-