High Court Patna High Court - Orders

Kamlesh Singh vs State Of Bihar on 9 July, 2010

Patna High Court – Orders
Kamlesh Singh vs State Of Bihar on 9 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.23569 of 2010
                                     KAMLESH SINGH
                                             Versus
                                      STATE OF BIHAR
                                           -----------

2. 09.07.2010 Heard learned counsel for the petitioner

and the State.

The petitioner is languishing in jail since

16.4.2010 in a case registered under Section 302 of

the Indian Penal Code and 27 of the Arms Act.

There is specific allegation of firing against

Muna Singh. This contention of the petitioner is not

controverted by learned counsel for the State.

Petitioner has no criminal antecedent and it is

clearly mentioned in para 10 of the petition.

Considering the fact that the specific

allegation of firing is against Muna Singh causing

fatal injury, let the petitioner, namely, Kamlesh

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 the Chief

Judicial Magistrate, Bhojpur at Arrah in connection

with Udwantnagar P.S. Case No. 70 of 2010.

Anand Kr.                                    (Dinesh Kumar Singh, J.)