IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27168 of 2011
Sujit Singh, son of Vishwanath Singh, resident of village - Shahpur, P.S. -
Mahnar, District - Vaishali.
-------- Petitioner.
Versus
The State of Bihar ---Opposite Party
*****
03. 12.10.2011 Heard learned counsel for the petitioner, learned
counsel for the informant and learned Additional Public
Prosecutor for the State.
The petitioner, apprehends his arrest in connection
with Mahnar P.S. Case No. 78/2011, for the offences under
Sections 120B/302/307/34 of the Indian Penal Code and 27
of the Arms Act, is one of the named accused in this case
with allegation of unsuccessfully shooting at the informant
when by earlier firing caused by co-accused Sushil Singh i.e.
brother of the petitioner, husband of the informant was dead.
Submission is that in the fardbeyan initially this
allegation was also attributed against co-accused Sushil
Singh, but with ulterior motive without any explanation
shifted to the petitioner due to earlier continued land
disputes. While objecting the prayer, it is submitted by
learned counsel for the informant that petitioner is also
named accused in earlier cases between the parties.
Considering the facts and circumstances of the
case, in the event of his arrest or surrender within a period of
four weeks, let the above-named petitioner be enlarged on
bail on furnishing bail bond of sum of Rs. 10,000/- (ten
thousand only) with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate, Vaishali at
Hajipur, in connection with Mahnar P.S. Case No. 78/2011,
subject to condition under section 438(2) of the Code of
Criminal Procedure, and additional condition to attend the
court regularly at least for three years or till disposal of the
case, whichever is earlier and in the event of failure on two
consecutive dates, without any reasonable explanation, the
privilege granted shall be deemed to be cancelled.
Rajeev/- ( Akhilesh Chandra, J.)