IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18230 of 2010
1. RAJ KISHORE SINGH son of Girish Narayan Singh
2. Ranjay Kumar Singh @ Ranjay Kumar @ Boldar son of Raj Kishore Singh ---
--------------------------------------------------------------------------Petitioners.
Versus
STATE OF BIHAR .
-----------
For the informant : Mr. Ashok Kumar Sinha, no.10
———-
3. 10.8.2010 Heard Learned counsel for the petitioners, informant and the
State.
Informant along with her sister while was sleeping in room
in the night, according to the F.I.R., some miscreants threw acid on their
face. Petitioners involvement is doubted on the ground that none was
named in the F.I.R. Their name appeared in the re-statement recorded
after more than a month and victim’s examination was done by the
doctor earlier to the alleged date of occurrence.
It appears from the record that informant/victim’s statement
was recorded while she was in Sub-Divisional Hospital, Sheoghar on
5.4.2009 but the certificate is issued by the Apollo Burn Hospital, Patna.
Court is none to interfere with the investigation but it is duty of the
Court to point out some crime if committed by the parties or institution,
remaining of victim in Apollo Burn Hospital earlier to recording of
statement is not clarified. This point should be taken into consideration
by the investigating officer but prevailing circumstance does not justify
refusal of anticipatory bail to the petitioners.
Having regard to the facts and circumstances of the case, in
the event of arrest or surrender within a period of one month from the
date of receipt/production of a copy of this order, above named
2
petitioners shall be released on bail on furnishing bail bond of
Rs.10,000/-(Ten thousand) each with two sureties of the like amount
each to the satisfaction of the S.D.J.M., Sheoghar at Sitamarhi, in
connection with Shyampur Bhataha P.S. case no.31 of 2009 ,subject to
the conditions as laid down under section 438(2) of the Code of
Criminal Procedure.
Sudip ( Mandhata Singh,J )