IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1786 of 2011
ARUN SINGH
Versus
THE STATE OF BIHAR
-----------
2 28.02.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Petitioner seeks his bail in connection with Andharatharhi
P.S. Case no. 57 of 2010 registered under section 302 and other minor
sections of the IPC.
There is specific allegation against the petitioner that he
gave one blow with back portion of the spade on the head of the
deceased and so far as rest accused are concerned, it is stated that they
assaulted the deceased with different lethal weapons.
Admittedly, co-accused Sanjeev Kumar Singh and three
others have already been granted bail by another bench of this court
vide order dated 25.11.2010 passed in Cr. Misc. no. 39323 of 2010.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, let the petitioner, Arun Singh 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 Addl. Chief
Judicial Magistrate, Jhanjharpur Dist. Madhubani in Andhratharhi P.S.
Case no. 57/2010.
Shahid (Hemant Kumar Srivastava,J.)