High Court Patna High Court - Orders

Shailendra Kumar Singh @ Pappu vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Shailendra Kumar Singh @ Pappu vs The State Of Bihar on 9 November, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
              Criminal Miscellaneous No.36923 of 2011
               Shailendra Kumar Singh @ Pappu son of
               Brij Nandan Singh, resident of village
                 Tipa Post Nauhatta, P.S.Nauhatta,
                          District Rohtas
                               Versus
                        The State Of Bihar
                 ----------------------------------

02/ 09.11.2011 Heard Mr. Sumant Singh,

learned counsel for the petitioner

and learned A.P.P. for the State.

The petitioner seeks bail in a

case which has been registered for

offences under Sections 302/34 and

120(B) of the Indian Penal Code.

Altogether five persons were

named as accused on the allegation

of killing informant’s son Munna

Singh. Even according to informant

nobody has seen the occurrence. It

has been mentioned in paragraph 8 of

this application that the petitioner

is a man of fair antecedent.

                            Considering           the        facts     and

                   circumstances      of        the    case,    let    the
                       2




above named petitioner be released on

bail on furnishing bail bond of

Rs.10,000/-(Rupees ten thousand) with

two sureties of the like amount each

to the satisfaction of learned Chief

Judicial Magistrate, Patna in

Kankarbagh P.S.Case No. 217 of 2011.

Tahir/- (Shyam Kishore Sharma, J.)