High Court Patna High Court - Orders

Sanjay Singh vs The State Of Bihar on 6 December, 2010

Patna High Court – Orders
Sanjay Singh vs The State Of Bihar on 6 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.27192 of 2010

                  Sanjay Singh, Son of Surendra Singh, resident of Village- Asani, Police
                  Station-Udwantnagar, District-Bhojpur at Ara      ---------Petitioner
                                                 Versus
                                      THE STATE OF BIHAR
                                               -----------

03 06-12-2010 Hard Sri Pramod Misra, learned counsel for the petitioner,

Sri Ram Priya Shran Singh, learned Addl. Public Prosecutor

appearing on behalf of the State and Sri Rajiv Ranjan, learned

counsel for the informant.

The sole petitioner, who is in custody in connection with

Udwantnagar P.S. Case No.227 of 2009 registered for the offences

under Section 302/34 of the Indian Penal Code and 27 of the Arms

Act, has prayed for grant of bail.

Learned counsel for the petitioner, while pressing the bail

petition, submits that the petitioner has been made accused on an

allegation that at the time of occurrence, he caught hold of the arms

of the uncle of the informant and thereafter accused Nand Kumar

Singh arrived on a motorcycle with one of the co-accused and he

fired on the chest of the uncle of the informant and the uncle of the

informant succumbed to the injury.

Sri Rajiv Ranjan, learned counsel for the informant has

vehemently opposed the prayer for bail of the petitioner. It was

submitted that number of witnesses have categorically stated that the

petitioner had participated in the crime.

Sri Ram Priya Sharan Singh, learned Addl.Public

Prosecutor on the strength of materials available in the case diary
2

supports the stand of the learned counsel for the informant.

Considering the fact that in the occurrence fire was

opened by one Nand Kumar Singh as also there is no allegation of

committing any overt act against the petitioner, let the petitioner

named above 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 learned Chief Judicial Magistrate, Bhojpur at Ara in

connection with Udwant Nagar P.S. Case No.227 of 2009.

NKS/-                                  ( Rakesh Kumar, J.)