High Court Patna High Court - Orders

Nageshwar Singh vs The State Of Bihar on 6 October, 2010

Patna High Court – Orders
Nageshwar Singh vs The State Of Bihar on 6 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.37328 of 2010
                  NAGESHWAR SINGH Son of Late Deep Singh
                  Resident of Village-Bhitbherawa, P.S. Gopalganj, Distt. Gopalganj.
                                                                     -----------Petitioner.
                                                Versus
                 THE STATE OF BIHAR
                                                           ----------------Opposite Party.
                                              -----------

2 06.10.2010 Heard learned counsels for the petitioner and State.

The petitioner being the maternal grand father of the

victim is languishing in custody since 24.06.2010 in a case

registered under sections 307, 302, 34 of the Indian Penal Code and

Section 27 of the Arms Act.

In the F.I.R., It is alleged by the wife of the victim that

this petitioner and one Vikki Singh killed the victim. It is submitted

that the victim was habituated intoxicant and he committed suicide

and it was this petitioner who after sending the victim to hospital

handed over the alleged pistol to police for which the police filed a

case under the Arms Act against the petitioner also. The F.I.R.

suggests that there is no eye witness to the occurrence and the

informant suspected the hands of the petitioner and there is only one

injury to the victim.

Considering the nature of the allegation, age of the

petitioner and relationship with the victim, let the petitioner above

named be released on bail on furnishing bail bond of Rs.10,000/-

(ten thousand) with two sureties of like amount each to the

satisfaction of the learned Chief Judicial Magistrate, Gopalganj in

connection with Gopalganj P.S. Case No. 187/2010.

    U.K.                                   ( Dinesh Kumar Singh, J.)