IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42808 of 2010
MINTU SINGH s/o Rambilash Singh @ Kailu Singh
Resident of Village Khamhar, Police Station Begusarai Muffasil,
District Begusarai.
..................Petitioner.
Versus
THE STATE OF BIHAR .............Opposite Party.
-----------
2 19.02.2011 Nobody is present on behalf of the parties in view
of call of en masse abstention of the lawyers given by the
Bihar State Bar Council. However, I have perused the
materials available on the record.
The petitioner is an accused in a criminal
prosecution registered under section 302/34 of the Indian
Penal Code and 27 of the Arms Act. According to the
prosecution case, co-accused Arvind Singh is specifically
alleged to have fired upon the deceased Subin Kumar
causing injury to him. Thereafter other co-accused persons
are also alleged to have made some more firing. Aforesaid
Subin Kumar was taken for treatment and subsequently he
died.
From the materials available on the record, it
appears that though the petitioner is also named as one of
the accused, but there is no specific allegation of firing
against him. Co-accused Shashi Kant Singh, Nalin Kumar
2
@Chharapan Singh with almost similar and identical
allegation have been granted bail by a Bench of this Court
by an order dated 13.04.2010 and 26.07.2010 respectively
vide Annexure 2 series. Petitioner is said to be in judicial
custody since 10.09.2010.
In the aforesaid facts and circumstances, the
above named petitioner is directed to be enlarged on bail on
furnishing bail bond of Rs. 10,000/-(ten thousand) with two
sureties of like amount each to the satisfaction of Chief
Judicial Magistrate, Begusarai in connection with Muffasil
P.S. Case No. 468 of 2009.
( Birendra Prasad Verma, J )
M.Rahman