IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29853 of 2011
Bakil Singh @ Mukesh Singh, S/O-Late Ramfal Singh
Versus
The State Of Bihar
-----------
03 17.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 31.05.2011 in a
case registered under Sections 302/34 of the Indian Penal Code
and 27 of the Arms Act.
Petitioner is named in the first information report
and it is alleged that he opened fire on the informant but
admittedly, informant did not receive any firearm injury. It is
further alleged that the brother as well as son-in-law of the
informant also came there and petitioner and other first
information report named accused as well as unknown persons
opened fire on them as a result of which both died then and there.
Learned counsel for the petitioner submits that there
is no specific allegation of committing murder of the deceased
persons against the petitioner and having similar allegation, Binod
Jaiswal @ Binod Kumar Jaiswal has already been granted
privilege of bail by another Bench of this Court vide order dated
23.04.2009 passed in Cr. Misc. No. 8228 of 2009.
Considering the aforesaid facts and circumstances
as well as submissions of the parties, let the petitioner be released
on bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand)
with two sureties of the like amount each to the satisfaction of 1 st
2
Additional Sessions Judge, Purnea in connection with Sessions
Trial No. 703 of 2011 arising out of Rupouli P.S. Case No. 87 of
2008.
SHAHZAD ( Hemant Kumar Srivastava, J.)