IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34462 of 2010
LAXMAN SINGH @ LAXUMAN SINGH
Versus
THE STATE OF BIHAR
-----------
2 22.09.2010 Heard learned counsel for the petitioner
and the State.
The petitioner being the uncle (Fufa) of the
victim with whom the victim used to reside is
languishing in jail custody since 25.04.2010 in a
case registered under Sections 302, 201, 328,
120(B)/34 of the Indian Penal Code.
The informant is the maternal uncle of the
deceased who alleged that without informing him the
dead body was disposed of. It is a peculiar case in
which the informant has also implicated the father of
the victim. The post mortem report does not reflect
any injury. Though postmortem of a decomposed body
was done. The impugned order reflects that the
viscera does not reflect any case of poisoning. It is
submitted that there was a dispute between the
informant and the father of the victim which resulted
into institution of the present case.
Considering the circumstances and nature
of circumstantial evidence against the petitioner, let
the petitioner namely, Laxman Singh @ Laxuman
2
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 learned Chief
Judicial Magistrate, Siwan in connection with Andar
P.S. Case No. 36 of 2010.
Anand Kr. ( Dinesh Kumar Singh, J.)