High Court Patna High Court - Orders

Jagjeevan Singh vs The State Of Bihar on 4 April, 2011

Patna High Court – Orders
Jagjeevan Singh vs The State Of Bihar on 4 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.8361 of 2011
                          JAGJEEVAN SINGH
                                Versus
                         THE STATE OF BIHAR
                               -----------

02. 04.04.2011 Petitioner is apprehending his arrest in a case

registered under Sections 341, 323, 504, 307/34 of the

I.P.C. and Section 27 of the Arms Act.

It is alleged against the petitioner to have caused

fire arm injury.

The injury of the informant side is simple in

nature. It appears that there is counter version of the

occurrence also and Annexure-4 has been brought on

record to suggest that petitioner also received injuries.

It is submitted by learned counsel for the

informant that petitioner has caused fire arm injury. It is

alleged by the informant that one Ranjeet Singh received

two fire arm injuries caused by the petitioner but the

injury report reflects only one injury of ¼” x ¼” size.

Considering the aforesaid facts, let the petitioner

namely Jagjeevan Singh, in the event of his arrest or

surrender before the Court below within a period of 12

weeks from today, be released on anticipatory 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, Kaimur at Bhabua in
2

connection with Bhabua(Sanhan) P.S. Case No. 285 of

2010.

Shageer                            ( Dinesh Kumar Singh, J)