High Court Patna High Court - Orders

Suman Tiwari @ Subh Narayan Tiwari vs The State Of Bihar on 25 June, 2010

Patna High Court – Orders
Suman Tiwari @ Subh Narayan Tiwari vs The State Of Bihar on 25 June, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.11416 of 2010
                SUMAN TIWARI @ SUBH NARAYAN TIWARI
                                 Versus
                         THE STATE OF BIHAR
                                -----------

03. 25.06.2010 Petitioner is languishing in jail since

11.01.2010 in a case registered under Sections 393/307

of the I.P.C.

It is alleged that the accused persons were

running away after snatching the bag of someone and

when the informant resisted, the firing was resorted to

which caused injury in the left arm of the informant.

During investigation it has come that

petitioner’s motorcycle was used in the occurrence

though learned counsel for the petitioner submits that

during investigation it has come that petitioner actually

did not participate in the occurrence moreover other co-

accused namely Vijay Kumar Verma @ Vijay Verma has

been granted bail vide Cr. Misc. No. 4757 of 2010 on

26.02.2010 as contained in Annexure-2 and no T.I.

parade has been held with regard to the petitioner.

Petitioner has stated in paragraph 15 that he has no

criminal antecedent.

Considering the fact that the presence of the

petitioner has been doubted during investigation and he

has no criminal antecedent, let the petitioner namely
2

Suman Tiwari @ Subh Narayan Tiwari 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 Chief Judicial Magistrate, Siwan in

connection with Mairwa P.S. Case No. 127 of 2009.

Shageer                                   (Dinesh Kumar Singh, J.)