IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.11882 of 2011
Sanjay Singh
Versus
The State Of Bihar
-----------
04/ 15.09.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 30.6.2007 in a case
registered under section 302/34 of the IPC and 27 of the Arms Act.
Allegedly, five persons including the petitioner shot fire on
the deceased but the post mortem report reveals that the deceased
received only three injuries on his person and out of the aforesaid
injuries, injury nos.1 and 2 are communicating to each other and
injury no.1 is wound of entry whereas injury no.2 is wound of exit.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the petitioner,
Sanjay Singh, be released on bail on furnishing bail bonds of Rs
10,000/- with two sureties of the like amount each to the satisfaction
of the Chief Judicial Magistrate, Lakhisarai in Surajgarha P.S. Case
no. 02/2007.
shahid (Hemant Kumar Srivastava,J)
s