IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29159 of 2010
AJAY SINGH, S/o Sri Madan Singh, R/o Village- Nirpur, P.S.-
Chouthan, District- Khagaria.
Versus
STATE OF BIHAR.
-----------
2. 11-08-2010 Petitioner is languishing in custody in a case
registered under sections 302/34 of the Indian Penal
Code and under section 27 of the Arms Act.
There is specific allegation of causing gun shot
injury on the temporal region of the victim by Jaijai Ram
Singh, though no statement has been made in the
petition, but it is only pleaded by the learned counsel for
the petitioner that petitioner has no criminal antecedent.
Let petitioner above named be released on bail
on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Khagaria in
connection with Chautham P.S. Case No. 11 of 2010
corresponding to G.R. No. 204/10.
Sujit (Dinesh Kumar Singh, J.)