IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.16893 of 2011
Uday Singh, son of Late Ram Parikshan Singh, resident of village -
Fatehpur, P.S. - Didarganj, District - Patna.
--------- Petitioner.
Versus
The State of Bihar ----Opposite Party
*******
02. 15.10.2011 Heard learned counsel for the petitioner and
learned Additional Public Prosecutor for the State.
The petitioner, apprehends his arrest in
connection with Didarganj P.S. Case No. 188/2010 for
offences under Sections 341/323/504/307 of the Indian
Penal Code and under Section 27 of the Arms Act, is
one of the named accused in this case with allegation
of shooting at the informant in a petty land dispute
inflicting injuries upon his right hand and right sight of
cheek and head. Submission is that there is counter
version and no such injury was caused upon the
informant. Learned Additional Public Prosecutor who
is armed with carbon copy of the case diary up to
paragraph 86 dated 06.08.2011.
Considering the facts and circumstances of
the case, in the event of his arrest or surrender
within a period of four weeks, till conclusion of
investigation, let the above-named petitioner be
enlarged on bail on furnishing bail bond of sum of Rs.
10,000/- (ten thousand only) with two sureties of the
like amount each to the satisfaction of Additional Chief
Judicial Magistrate, Patna City, in connection with
Didarganj P.S. Case No. 188/2010, subject to condition
under section 438(2) of the Code of Criminal
Procedure, and additional condition to remain
physically present before the court below till
submission of charge sheet and on the dates fixed and
in the event of failure on two consecutive dates,
without any reasonable explanation, the privilege
granted shall be deemed to be cancelled.
( Akhilesh Chandra, J.)
Rajeev/-