High Court Patna High Court - Orders

Raju Kumar Singh @ Sunil Singh vs State Of Bihar on 27 January, 2011

Patna High Court – Orders
Raju Kumar Singh @ Sunil Singh vs State Of Bihar on 27 January, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.36562 of 2010
                     RAJU KUMAR SINGH @ SUNIL SINGH @ Raju Singh
                                       Versus
                                   STATE OF BIHAR
                                       ------

2/ 27.01.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

At the occasion of marriage, petitioner’s firing allegedly

hit the deceased is denied on the ground that there is no eye witness

to state that petitioner’s firing hit the boy. Moreover, there was no

motive at all to hit anyone negligence only may be there.

Considering the facts and circumstance of the case,

prayer of the petitioner is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Chenari P.S. Case No. 69 of 2010, G.R. No. 1585

of 2010 above named petitioner shall be released on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand) with two sureties

of the like amount each to the satisfaction of C.J.M., Rohtas at

Sasaram subject to the conditions as laid down under Section 438(2)

of Cr. P.C.

shail                                            (Mandhata Singh, J.)