High Court Patna High Court - Orders

Brij Nandan Singh @ Malkhan Singh @ … vs State Of Bihar on 2 December, 2010

Patna High Court – Orders
Brij Nandan Singh @ Malkhan Singh @ … vs State Of Bihar on 2 December, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.30254 of 2010
                  BRIJ NANDAN SINGH @ MALKHAN SINGH @ BIJAY SINGH
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

03 02.12.2010 Heard learned counsel for the petitioner as well as

learned P.P. for the State.

Petitioner is not named in the F.I.R. nor anything has

been recovered from his conscious possession. It appears from

perusal of impugned order of lower court that one witness,

namely, Brihaspati Yadav claimed to have seen the petitioner at

the time of alleged occurrence.

Learned counsel for the petitioner submits that in

course of investigation aforesaid Brihaspati Yadav named the

petitioner as well as other accused persons but some accused

persons including one Vikky Munda have already been either

granted bail or acquitted. She also produced certified copy of

deposition of aforesaid Brihaspati Yadav recorded in Sessions

Trial No. 269 of 2003/36 of 2003 and submitted that the aforesaid

Brihaspati Yadav deposed in court and denied the prosecution

story.

No doubt, there is some criminal history of the

petitioner but considering the above stated facts and circumstances

petitioner, namely, Brij Nandan Singh @Malkhan Singh @ Bijay

Singh, is directed to be released on bail on furnishing bail bonds of

Rs. 10,000/- with two sureties of the like amount each to the

satisfaction of Additional District and Sessions Judge, F.T.C. IV
2

Aurangabad, Bihar subject to condition that one of the sureties

must be close relative of the petitioner.

Shahzad                             (Hemant Kumar Srivastava, J)