IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1986 of 2011
VINAY SINGH, son of Sri Nagendra Singh, resident of village-Shahru Dhanarua, Police
Station-Dhanarua in the district of Patna
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.5122 of 2011
NAGENDRA SINGH, son of Late Ram Pravesh Singh, resident of village-Shahru
Dhanarua, Police Station-Dhanarua in the district of Patna
Versus
THE STATE OF BIHAR
-----------
3/- 28.02.2011 The petitioners are apprehending their arrest in a
case registered under Sections 147,148, 149, 448, 307, 302 of
the I.P.C. and 27 of the Arms Act.
There is allegation against Vinay Singh that he
resorted to fire but it could hit no one whereas the firing made by
Nagendra Singh hit the victim.
It is submitted by learned counsel for the petitioner
that during investigation no independent witness have supported
the accusation against Nagendra Singh.
Since the firing made by Vinay Singh did not hit
any one, let the petitioner, namely Vinay Singh , in the event of
his arrest or surrender before the Court below within a period of
12 weeks from today, be released on anticipatory bail on
furnishing bail bond of Rs. 10,000/-(ten thousand) with two
sureties of the like amount each to the satisfaction of learned
Sub-Divisional Judicial Magistrate, Masaurhi, Patna in
connection with Dhanarua P.S. Case No. 35 of 2006.
Learned counsel for the petitioner is permitted to
make correction in the prayer portion of the application.
2
Since there is allegation against Nagendra Singh to
have made the fatal blow, I am not inclined to grant bail to him.
The prayer for grant of anticipatory bail of the petitioner is
rejected.
Ashwini/ (Dinesh Kumar Singh, J.)