High Court Patna High Court - Orders

Shyam Singh vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Shyam Singh vs The State Of Bihar on 19 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Criminal Miscellaneous No.14640 of 2011
                                        Shyam Singh
                                            Versus
                                   The State Of Bihar
                               ----------------------------------

05. 19.10.2011 The petitioner has renewed his prayer for bail in a

case registered under Section 302/34 of the I.P.C. and Section

27 of the Arms Act. He is languishing in jail custody since

19.05.2010.

It is alleged against the petitioner to have caused

fire-arm injury on the left eyebrow of the brother of the

informant and thereafter one Hareram Manjhi caused fire-

arm injuries on the back of head whereas Mukesh Jha caused

fire-arm injury on the hand of the deceased.

It is submitted by learned counsel for the

petitioner that both sides are agnates and the petitioner is

deprived of his share of property and for that reason petitioner

has been implicated. It is further submitted that the F.I.R.

suggests that informant is not the eyewitness as the post

mortem report reflects two injuries one on the eye-brow and

the other on the occipital region, both injuries are

communicating to each other whereas the prosecution side

claims three injuries being caused to the victim.

The report of the learned court-below at Flag-‘X’

suggests that no charges having been framed as yet.
2

Learned counsel for the petitioner submitted that

the informant has claimed three fire-arm injuries to the victim

when the post mortem report reflects only one injury then the

version of the informant gets clouded.

However, learned counsel for the State submits

that the paragraph No. 62 of the case-diary reflects the

criminal antecedent of all the accused persons. It is submitted

by learned counsel for the petitioner that petitioner is not

named in those cases which are referred in the case-diary. It

is submitted that other two assailants have already been

granted bail.

Let the learned court-below verify all those cases

as referred above, and if the petitioner is not named in the

F.I.Rs. of those cases then the petitioner shall 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

Addl. Sessions Judge, F.T.C. No. V, Khagaria in connection

with Sessions Trial no. 102 of 2011 arising out of Parbatta

P.S. Case No. 161 of 2009.

Learned court-below will be at liberty to

positively cancel the bail bond of the petitioner if the

petitioner defaults for three consecutive occasions during trial.

( Dinesh Kumar Singh, J.)
Mkr.

3