IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31028 of 2010
BIJAY KUMAR SINGH, son of Late Rameshwar Singh, resident of village - Ramakrishna
Vikas Vidyalaya, Gandhinagar, P.S. & District - Jamui.
----------------- Petitioner.
Versus
THE STATE OF BIHAR -------- Opposite Party.
-------
02. 21.09.2010 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Petitioner is one of the named accused in this case
being cousin of husband of deceased daughter of the informant
who died under unnatural circumstance. Police after
investigation submitted final form, but, as it appears taking a
different view cognizance for the offence under section 302 etc.
have been taken. As it also appears from the detailed order of
learned Sessions Judge, there is nothing specific against the
petitioner who is simply named in this case because of being
member of the family.
Considering the facts and circumstances of the case, in
the event of his arrest/surrender before the court below within
four weeks of receipt of the copy of this order, petitioner,
namely, Bijay Kumar Singh, is directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand only) with two
sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Jamui, in connection with Jamui P.S. Case
No. 73 of 2003, subject to condition laid down under Section
438(2) of the Criminal Procedure Code with additional condition
-2-
to remain physically present before the court below on each
and every date at least for two years or till disposal of the case
whichever is earlier, in case of failure on two consecutive dates,
the liberty shall be deemed to be cancelled.
Rajeev/ (Akhilesh Chandra, J.)