High Court Patna High Court - Orders

Shobhu Singh &Amp; Anr vs The State Of Bihar on 5 October, 2010

Patna High Court – Orders
Shobhu Singh &Amp; Anr vs The State Of Bihar on 5 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Cr.Misc. No.36948 of 2010
                        1. SHOBHU SINGH
                         2. GHURPHEKHAN SINGH
                               Versus
                       THE STATE OF BIHAR
                             -----------

02. 05.10.2010 Heard the learned counsel for the petitioner

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

The petitioners, Shobhu Singh and

Ghurphekhan Singh are in custody since 12.06.2010 in

connection with Bhabhua P.S. Case No. 255 of 2010

under Sections 341, 323, 379, 307, 504, 337 and 506/34

of Indian Penal Code.

The allegation is that this petitioner and other

co-accused persons assaulted the wife of the informant

by fists and slaps and thereafter, by bricks and lathi and

pressed the neck with intention to kill her. Thereafter,

they fled away snatching the golden chain and taking

away Rs. 5,000 cash from the informant.

Considering the nature of allegation and period

of detention, I direct the petitioners named above to be

released on bail on furnishing bail bond of Rs. 5,000(Rs.

Five Thousand) with two sureties of the like amount each

to the satisfaction of the Court of learned Chief Judicial

Magistrate, Kaimur(Bhabhua) in connection with Bhabhua

P.S. Case No. 255 of 2010.

( Mungeshwar Sahoo, J.)
Saurabh