High Court Patna High Court - Orders

Uday Singh vs State Of Bihar on 8 July, 2008

Patna High Court – Orders
Uday Singh vs State Of Bihar on 8 July, 2008


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21269 of 2008
UDAY SINGH
Versus

STATE OF BIHAR

– – – –

3. 8.7.2008 Heard.

The allegation against the petitioner

is that he dealt blow with lathi and sickle

on the deceased Gopal Singh who was a witness

in a criminal case against the petitioner.

There is support of the allegation generally

from the deceased himself who was examined in

paragraph 3 of the case diary as also from

the other witnesses.

However, the contention is that the

injuries being on such parts of the body as

could not be vital nor the Doctor could find

any internal or external injury of such a

degree of causing death, and as such there

is no cause assigned by the Doctor which

resulted into the death.

I have looked to the post- mortem

report which appears in paragraph 60 of the

case diary and the Doctor has opined that the

death was caused due to cardiac failure,

considering which let the above named

petitioner be directed to be released from
2

custody on his furnishing a bond of Rs.

10,000/-( ten thousand) with two sureties of

the like amount each to the satisfaction of

the Chief Judicial Magistrate, Jehanabad, in

Pali P.S.Case No. 27 of 2007.

Kanth

( Dharnidhar Jha, J.)