IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24017 of 2008
RANJEET SINGH
Versus
STATE OF BIHAR
-----------
2 09/07/2008 Heard learned counsel for the petitioner, learned counsel
representing the State and learned counsel appearing on behalf of the
informant.
Altogether 9 persons are named as accused. Allegation is that at
the behest of Baleshwar Singh, Abhishek Singh and Sujay Singh fired
seven rounds which caused injury to the informant, his father and elder
brother. Others have also assaulted by the traditional weapons.
Informant’s father Rajendra Singh declared dead when he was brought to
hospital.
Prayer for bail has been opposed by the APP assisted by the
counsel for the informant.
Submission is that that the petitioner is aged about 75 years and
there is specific allegation of causing injury/death is against two persons
and there is no overt act against this petitioner. Considering all these
things co-accused Baleshwar Singh has been admitted to bail by this court
vide order dated 17.6.2008 passed in Cr. Misc. No. 22833 of 2008.
Considering the facts and circumstances of the case, the
petitioner Ranjeet Singh is directed to be released on bail on furnishing of
bail bonds of Rs. 10,000/- (ten thousand) with two sureties of the like
amount each to the satisfaction of the C.J.M., Saran at Chapra in
connectin with Dariyapur P.S. Case No. 26 of 2008.
avin. (Shyam Kishore Sharma, J.).