IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20444 of 2010
SUMANGAL SINGH
Versus
THE STATE OF BIHAR
-----------
3 20.07.2010. Heard learned counsel for the parties.
The petitioner has been made accused in a case under
sections 302,307,323,34 of the I.P.C.
The petitioner submits that even assuming the
prosecution to be true no case under section 302 I.P.C. is made out
rather offence under section 304A I.P.C. can be attracted.
Petitioner is in custody since 25.11.2008 and co-accused Sanjay
Singh and Meera Devi have already been allowed bail by this
court as mentioned in para 11 of the petition.
In the facts and circumstances of the case, let the
petitioner as above be released on bail on furnishing bail bond of
Rs.5,000/- (five thousand) with two sureties of the like amount
each to the satisfaction of the Sessions judge, Vaishali in
Sessions Trial No. 263 of 2009, Rajapakar Police Station case no.
129 of 2008.
Petitioner would not be absent physically for more
than two consecutive dates at a stretch till three witnesses are
examined in trial, otherwise his bail bond would be cancelled and
he would be taken into custody.
Shashi. (Samarendra Pratap Singh, J.)