High Court Patna High Court - Orders

Vijay Singh vs State Of Bihar on 11 March, 2011

Patna High Court – Orders
Vijay Singh vs State Of Bihar on 11 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.36551 of 2010
                                       VIJAY SINGH
                                            Versus
                                     STATE OF BIHAR
                                           -----------

03. 11.03.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for the State who is armed with carbon

copy of the case diary.

Petitioner is one of the named accused in this case with

allegation of shooting at the son of the informant from behind causing

his death. During investigation, the witnesses appears supporting

injury being inflicted from behind, whereas as pointed out, post

mortem examination report completely contradicts.

Considering the facts and circumstances of the case and

period of detention, let the petitioner namely, Vijay Singh, be directed

to be released on bail on furnishing bail bond of Rs. 10,000/- (ten

thousand only) with two sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate, Munger, in connection with

Kotwali P.S. Case No. 237/2010. One of the bailors must be his blood

relation. Subject to condition to attend the court regularly at least for

two years or till disposal of the case, whichever is earlier, and in the

event of failure on three consecutive dates, the privilege granted shall

be deemed to be cancelled.

Rajeev/                                                                        (Akhilesh Chandra, J.)