High Court Patna High Court - Orders

Suresh Singh And Anr. vs The State Of Bihar on 25 April, 2011

Patna High Court – Orders
Suresh Singh And Anr. vs The State Of Bihar on 25 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.11740 of 2011
                              SURESH SINGH AND ANR.
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2 25.04.2011 Heard learned counsel for the petitioners as well as

learned counsel for the state assisted by learned counsel for

the informant.

Although petitioners are named in the FIR but only

allegation against the petitioner No. 1 is the he caught hold of

the deceased at the time of alleged occurrence. So far as

petitioner No. 2 is concerned, it is stated that he alongwith other

accused assaulted the deceased with deadly weapons.

Considering the aforesaid facts and circumstances as

well as submission of the parties, let the petitioner No. 1,

namely, Suresh Singh be released on bail on furnishing bail

bonds of Rs 10,000/- (ten thousand) with two sureties of the like

amount each in connection with Ekma P.S. Case No. 169 of

2010 to the satisfaction of Chief Judicial Magistrate, Saran at

Chapra.

So far as petitioner No. 2, Vijay Kumar @ Vijay Kumar

Singh is concerned, let the case diary of above-said Ekma P.S.

Case No. 169 of 2010 alongwith its postmortem report be called

for, from the court of Chief Judicial Magistrate, Saran at Chapra

and list the matter after receipt of the same.

         AKV/-                                 (Hemant Kumar Srivastava,J.)