IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43343 of 2010
BHARAT SINGH, SON OF LATE ASHARFI SINGH
Versus
THE STATE OF BIHAR
-----------
2. 18.01.2011 Heard learned counsel for the petitioner as well as
learned P.P. for the State.
Petitioner seeks his bail in connection with
Sahebganj P.S. Case No. 121 of 2010 initially registered under
Sections 302 and 201/34 of the Indian Penal Code but after
investigation, Police submitted charge sheet under Section 306
and other minor Sections of the Indian Penal Code and the
cognizance has also been taken for the offence under Sections
323, 306, 201/34 of the Indian Penal Code.
Admittedly, the petitioner is father of the deceased
and none of the person has come forward to claim that this
petitioner had administered poison to the deceased.
Considering the aforesaid facts and circumstances
as well as submissions of the parties, the petitioner above
named is directed to 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 Sub Divisional Magistrate
(West), Muzaffarpur, in connection with above stated
Sahebganj P.S. Case No. 121 of 2010.
(Hemant Kumar Srivastava, J.)
S.Ali