High Court Patna High Court - Orders

Vijay Singh vs State Of Bihar on 28 October, 2010

Patna High Court – Orders
Vijay Singh vs State Of Bihar on 28 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.31916 of 2010
                                     VIJAY SINGH
                                          Versus
                                   STATE OF BIHAR
                                        -----------

2 28.10.2010 Heard learned counsel for the parties.

At the occasion of PACS election two groups

quarreled/clashed in which petitioner is alleged for providing

country made pistol to co-accused, Sandip Singh, is doubted

on the ground that two groups were working there and to

fasten the liability petitioner has been connected with the

firing by making the allegation of providing country made

pistol.

In the above circumstances, let the above petitioner

in the event of his arrest/surrender before the court below

within four weeks from today be released on bail on

furnishing bail bond of Rs.10,000/- with two sureties of the

like amount each to the satisfaction of C.J.M., Saran at

Chapra in Derni P.S. Case No.88/09 subject to the condition

as laid down under section 438(2) of Cr.P.C.

    Anilkr.sinha                              (Mandhata Singh,J.)