IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.36643 of 2011 Mukendra Bind son of Gopal Bind, resident of village-Gahana Tola-Hardyal Bigha, P.S.-Haspura district-Aurangabad. Versus The State of Bihar -----------
2. 8.11.2011. Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner seeks bail in a case registered for the
offence punishable under sections 341, 323, 324, 307 and 504/34 of
Indian Penal Code and section 27 of the Arms Act. Later on, in course
of investigation section 302 of the Indian Penal Code was added.
It is submitted that specific allegation of firing is against
Satendra Singh, Harigovind Singh and Binod Singh. According to the
first information report the petitioner and some other co-accused
persons came after the aforesaid three accused persons had already
opened fire and caused injury on the person of brother of the nephew
of the informant. Similarly circumstanced co-accused Upendra Kumar
and Sikandar Singh @ Kantu Singh have been granted bail by order
dated 13.6.2011 passed in Cr.Misc. No.16633 of 2011 by another
Bench of this court.
Considering the aforesaid submissions and facts and
circumstances of the case petitioner, namely, Mukendra Bind, who is
in custody since 13.7.2011, is directed to be released on bail on
furnishing bail bonds of Rs.10,000/- with two sureties of the like
amount each to the satisfaction of learned S.D.J.M., Daudnagar in
connection with Haspura P.S.Case No.35 of 2011.
Md.S. ( Ashwani Kumar Singh, J.)