High Court Patna High Court - Orders

Pawan Singh vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Pawan Singh vs The State Of Bihar on 22 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.1207 of 2011
                      PAWAN SINGH, SON OF SRI HARINANDAN SINGH
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

02 22.02.2011 Heard learned counsel for the petitioner as well as

learned Public Prosecutor for the State.

Petitioner seeks his bail in connection with G.R.P.

Kiul P.S. Case No. 13 of 2006 registered under Sections 302/34 of

the Indian Penal Code and 27 of the Arms Act.

Petitioner is not named in the First Information

Report and it appears from perusal of the impugned order of

learned Additional Sessions Judge, Lakhisarai that the name of this

petitioner came in this case in further statement of informant. Had

the informant seen the petitioner fleeing away from the place of

occurrence having fire arms in his hand, he would have certainly

given the name of petitioner while recording his fardbeyan.

Moreover, learned counsel for the petitioner points out that the

deceased had also not disclosed the name of the petitioner and

other two named accused persons have already been granted

privilege of bail.

In view of the aforesaid submissions as well as facts

and circumstances of the case, above named petitioner is directed

to be released on bail on furnishing bail bonds of Rs. 10,000/- (Ten

Thousand) with two sureties of the like amount each to the

satisfaction of Rail Judicial Magistrate, Lakhisarai in connection

with above stated G.R.P. Kiul P.S. Case No. 13 of 2006.

Shahzad                                   (Hemant Kumar Srivastava, J )