IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36192 of 2011
Bum Shankar Singh
Versus
The State Of Bihar
----------------------------------
02. 16.11.2011 Petitioner is languishing in custody
since 19.07.2011 in a case registered under
Sections 341, 323, 353, 307, 109/34 of the I.P.C.
and Section 27 of the Arms Act.
It is alleged against the petitioner to
have caused pistol fire arm injury on the right
elbow of the informant.
It is submitted by learned counsel for
the petitioner that the informant’s side were
accused in the murder case of the brother of this
petitioner when the police submitted final form
and on protest being filed on behalf of the
petitioner’s side, cognizance was taken against
the informant under Sections 302, 379, 147,
148, 149, 341 of the I.P.C. and as a retaliatory
measure the present case has been lodged.
Considering the aforesaid
submissions, let the petitioner namely Bum
Shankar 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 Chief Judicial Magistrate, Bhojpur
at Ara in connection with Tarari P.S. Case No. 69
of 2010.
(Dinesh Kumar Singh, J)
Shageer