High Court Patna High Court - Orders

Ram Snehi Singh &Amp; Ors vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Ram Snehi Singh &Amp; Ors vs State Of Bihar on 12 October, 2010
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.30993 of 2010
               1.      RAM SNEHI SINGH SON OF SUKHDEO SINGH
               2.      SHINTU KUMAR @ SINTU SINGH SON OF LATE CHAMARI SINGH
               3.      RAVI SHANKAR SINGH SON OF LATE CHAMARI SINGH
               4.      MANTU SINGH SON OF LATE CHAMARI SINGH, ALL RESIDENT
                       OF VILLAGE ONAMA, P.S. SHEKHOPUR SARAI, DISTRICT-
                       SHEIKHPURA
                                    Versus
                                STATE OF BIHAR
                                 -----------

2 12.10.2010 Heard learned counsel for the petitioners and the

State.

The offence alleged is under Section 307 of the

Indian Penal Code and section 27 of the Arms Act.

It is submitted that there is case and counter

case between the parties in which both the sides have

sustained injuries.

Learned Addl. P.P. appearing for the State

opposes the prayer for bail and submits that there is

specific allegation of firing against the petitioner nos. 1 & 2

as also causing injury by deadly weapon on part of the

petitioner no.3.

Considering the facts and circumstances of the

case, I am not inclined to allow this application and the

same accordingly stands rejected.

Manish/- ( Shailesh Kumar Sinha,J.)