High Court Patna High Court - Orders

Ram Ishwar Singh vs The State Of Bihar on 24 January, 2011

Patna High Court – Orders
Ram Ishwar Singh vs The State Of Bihar on 24 January, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.44578 of 2010
                      RAM ISHWAR SINGH, son of Late Ayodhya Singh
                                           Versus
                                    THE STATE OF BIHAR
                                        -----------

2 24.01.2011 Heard learned counsel for the petitioner

as well as learned P.P. for the State.

Petitioner seeks his bail in connection

with G.R.P. Patna Case No.34 of 2007 registered

under Sections 302, 201/34 of the I.P.C.

Petitioner is named in the F.I.R., but

admittedly, the informant has not seen the

actual killing of the deceased and furthermore

it is an admitted position that the dead body of

deceased was fond on railway track for which a

U.D. case was registered against unknown

persons. The petitioner and others have been

made accused in this case only on the ground

that in the year 1994 they had killed the

brother of the informant for which a Sessions

Trial was pending and deceased wanted to depose

in the above stated sessions trial, but

petitioner and his associates had given

threatening of dire consequences to the

deceased.

Learned counsel for the petitioner

submits that informant had not given any Sanha
2

to police about the above stated threatening nor

informed the court concerned for the so-called

threatening. He further submits that as a matter

of fact deceased died in a rail accident and

taking the advantage of previous enmity, the

petitioner and other accused have falsely been

implicated in this case.

Considering the aforesaid facts and

circumstances as well as submissions of the

parties petitioner, namely, Ram Ishwar Singh 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 Railway Judicial Magistrate,

Patna in connection with above stated G.R.P.

Patna Case No.34 of 2007.

(Hemant Kumar Srivastava,J.)
PN