High Court Patna High Court - Orders

Chhotan Singh vs State Of Bihar on 10 July, 2008

Patna High Court – Orders
Chhotan Singh vs State Of Bihar on 10 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.19335 of 2008
                                     CHHOTAN SINGH
                                             Versus
                                      STATE OF BIHAR
                                           -----------

3. 10.7.2008. Heard the counsel for the petitioner and counsel appearing

on behalf of the State.

The petitioner is an accused in a case under Sections 147,

148, 149,342,302 of the Indian Penal Code and Section 27 of the

Arms Act.

The petitioner alongwith 18 others have been named in the

First Information Report by the informant. It is alleged that all the

accused persons named in the First Information Report and 50-55

unknown miscreants came variously armed with rilfle and gun in the

village where a meeting was going on, took away six persons of the

village and killed them.

The petitioner has remained in custody since 5.2.2008.

Considering the allegations and short period of custody of

the petitioner, I am not inclined to grant bail to the petitioner.

The bail application of the petitioner is rejected.

I must comment upon the manner in which the investigation

has been conducted inasmuch six persons who were allegedly present

the meeting have been killed and other persons who were present in

the meeting have not been examined in this case. This matter may be

brought to the notice of the Senior Superintendent of Police, Patna.

The office is to send this order by fax to the Senior

Superintendent of Police, Patna.

            U.K.                                                       (Sheema Ali Khan,J)
 -2-