High Court Patna High Court - Orders

Tuntun Singh vs State Of Bihar on 3 July, 2008

Patna High Court – Orders
Tuntun Singh vs State Of Bihar on 3 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.23485 of 2008
                                      TUNTUN SINGH
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 3.7.2008. Heard the counsel for the petitioner and counsel appearing

on behalf of the State.

The petitioner is an accused in a case under Sections 341,

323, 307, 379 and 504/34 of the Indian Penal Code.

The allegation is that the petitioner gave a ‘Dagger’ blow on

the chest of the informant causing grievous injury. The bail

application was rejected earlier on 11.12.2007.

Learned counsel for the petitioner submits that prior to the

occurrence, the petitioner’s father had filed a case against the

informant of the present case alleging that he had committed theft in

the house of the father, and that is the reason the petitioner has been

made accused in this case. It is further submitted that the injury report

has been obtained from a private hospital.

The petitioner has remained in custody for about 11 months.

Considering the period of custody, the petitioner Tuntun

Singh is directed to be released on bail on completing one year in

custody on furnishing bail bond of Rs.10,000/-(Ten Thousand) with

two sureties of the like amount each to the satisfaction of the J.M., Ist

Class, Motihari, East Champaran in connection with Sugauli P.S. Case

no. 145 of 2005 giving rise to Trial No. 1956 of 2007.

           U.K.                                                     (Sheema Ali Khan,J)