IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37650 of 2010
BUTAN SINGH, SON OF LATE RAM BILASH SINGH, RESIDENT OF VILLAGE MAHADEO
BIGHA, POLICE STATION PARASI, DISTRICT-ARWAL.
.....Petitioner.
Versus
THE STATE OF BIHAR .....Opposite Party.
For the Petitioner : Mr. Satyavrat Verma (Adv.)
For the State : APP.
-----------
02/ 03.11.2010 Heard learned Counsel for the
petitioner and learned Counsel for the State.
The petitioner has prayed for bail in a
case which has been registered under Sections
147, 148, 149, 323, 435 and 427 of the Indian
Penal Code read with Section 17 of the C.L.A.
Act.
According to the allegation, some
unknown criminals burnt one J.C.B. Machine.
Submission is that the petitioner’s
name has come in course of investigation for
the first time in Paragraph-63 of the case
diary. In the present case, six witnesses
have been examined and none have supported
the prosecution case and except offence under
Section 17 of the C.L.A. Act other offences
are bailable. The petitioner is in custody
since 07.10.2009.
Considering the facts and circumstances
of the case, let the above named petitioner
be released on bail on furnishing bail bond
2
of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the
satisfaction of the learned Judicial
Magistrate 1st Class/court concerned,
Jehanabad in connection with Tr. No. 2752 of
2010 arising out of Parasi P.S. Case No. 01
of 2008.
(Shyam kishore Sharma, J.)
kksinha/-