IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37168 of 2010
VIJAY SINGH & ANR
Versus
STATE OF BIHAR
-----------
04/ 10.12.2010 Heard learned counsel for the petitioners as well as learned
P.P. for the State.
Petitioners seek their bail in connection with Khaira P.S.
Case no.5/2009 registered under section 302/34 of the IPC and 27 of
the Arms Act.
Petitioners are not named in the FIR and during the course
of investigation their names surfaced in this case in the statements of
some witnesses. The reason for false implication of these petitioners is
said to be filing of complaint case by the mother of petitioner no.1
against the Officer Incharge, Khaira police station who has recorded
fardbeyan of the informant of this case.
Admittedly, the informant has stated that one Parshuram
Pandey and some others had committed murder of her husband on
account of previous enmity as her husband had deposed in a criminal
case against the aforesaid persons. The documents i.e. annexure 2 and
annexure 3 fully corroborate the submissions of learned counsel for
the petitioners.
Considering the aforesaid facts and circumstances, I direct
petitioners (Vijay Singh and Majarul Haque) to be released on bail on
furnishing bail bond of Rs 10,000/- with two sureties of the like
amount each to the satisfaction of the CJM, Saran at Chapra in Khaira
P.S. Case no. 5 of 2009.
shahid (Hemant Kumar Srivastava,J)