High Court Patna High Court - Orders

Kapil Bhuinyan vs The State Of Bihar on 27 January, 2011

Patna High Court – Orders
Kapil Bhuinyan vs The State Of Bihar on 27 January, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.44651 of 2010
                    KAPIL BHUINYAN, SON OF SRI RAMDEO BHUIYAN
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

02 27.01.2011 Heard learned counsel for the petitioner as well

as learned Public Prosecutor for the State.

Petitioner seeks his bail in connection with

Madanpur P.S. Case No. 40 of 2000 registered under Sections

147, 148, 149, 302, 120(B) of the Indian Penal Code, 27 of the

Arms Act and 17 of Criminal law Amendment Act.

Although, petitioner is named in the First

Information Report but no specific overt act has been

attributed against him. It is stated in the First Information

Report that it was co-accused Mandip Singh, Satyendra Singh,

Sheo Gagan Bhuiyan, and Naga Bhuiyan, who opened

indiscriminate firing from their respective weapons upon the

informant’s brother, as a result, of which informant’s brother

sustained fire arm injury and died then and there. Although,

petitioner carries criminal antecedent of two cases but

considering this aspect of the matter that petitioner is

languishing in jail custody since 15.04.2008 I think it proper to

release him on bail. Accordingly, above named petitioner is

directed to be released on bail on furnishing bail bonds of Rs.

10,000/- (Ten Thousand) with two sureties of the like amount

each to the satisfaction of Additional Sessions Judge-IV,

Aurangabad in connection with Sessions Trial No. 282 of

2000/58 of 2009 arising out of above stated Madanpur P.S.
Case No. 40 of 2000 subject to condition that one of the

sureties must be close relative of the petitioner and the

aforesaid surety must be holder of landed property.

Shahzad                        (Hemant Kumar Srivastava, J )