IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16906 of 2011
Indrajeet Kumar
Versus
The State Of Bihar
with
Cr.Misc. No.16893 of 2011
Uday Singh
Versus
The State Of Bihar
-----------
2. 24.06.2011. Heard the learned counsels for the
petitioners and the State.
The petitioners are apprehending
their arrest in a case registered under
Sections 341, 323, 504, 307 of the Indian
Penal Code and Section 27 of the Arms Act.
It is submitted by the learned
counsel for the petitioners that both sides
are agnates. The specific allegation of
causing fire arm injury is against the
petitioner Uday Singh and there is counter
version of the occurrence also.
Considering the aforesaid facts, let
the petitioner, Indrajeet Kumar, above
named, of Cr. Misc. No. 16906 of 2011 be
released on bail in the event of arrest or
surrender before the learned court below
within a period of twelve weeks from today
in connection with Didarganj P.S. Case
No.188 of 2010 on furnishing bail bond of
2
Rs.10,000/-(Ten Thousand) with two sureties
of the like amount each to the satisfaction
of the learned A.C.J.M., Patna City, subject
to the conditions as laid down under Section
438(2) of the Code of Criminal Procedure.
The bail application of petitioner
Uday Singh above named be considered on
receipt of case diary.
Call for the clear carbon copy of
the case diary of Didarganj P.S. Case No.
188 of 2010 from the court of the learned
A.C.J.M., Patna City, and put up this case
after receipt of the same.
Let no coercive steps be taken
against petitioner Uday Singh in Cr. Misc.
No. 16893 of 2011 in the meanwhile, in
connection with Didarganj P.S. Case No. 188
of 2010 pending in the court of learned
A.C.J.M., Patna City.
Let the order be faxed to the
learned court below at the cost of the
petitioners.
U. K. ( Dinesh Kumar Singh, J)