High Court Patna High Court - Orders

Sumangal Singh vs The State Of Bihar on 20 July, 2010

Patna High Court – Orders
Sumangal Singh vs The State Of Bihar on 20 July, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.20444 of 2010
                                         SUMANGAL SINGH
                                                 Versus
                                       THE STATE OF BIHAR
                                               -----------

3 20.07.2010. Heard learned counsel for the parties.

The petitioner has been made accused in a case under

sections 302,307,323,34 of the I.P.C.

The petitioner submits that even assuming the

prosecution to be true no case under section 302 I.P.C. is made out

rather offence under section 304A I.P.C. can be attracted.

Petitioner is in custody since 25.11.2008 and co-accused Sanjay

Singh and Meera Devi have already been allowed bail by this

court as mentioned in para 11 of the petition.

In the facts and circumstances of the case, let the

petitioner as above be released on bail on furnishing bail bond of

Rs.5,000/- (five thousand) with two sureties of the like amount

each to the satisfaction of the Sessions judge, Vaishali in

Sessions Trial No. 263 of 2009, Rajapakar Police Station case no.

129 of 2008.

Petitioner would not be absent physically for more

than two consecutive dates at a stretch till three witnesses are

examined in trial, otherwise his bail bond would be cancelled and

he would be taken into custody.

Shashi.                                        (Samarendra Pratap Singh, J.)