IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL MISCELLANEOUS NO.35289 OF 2011
1. RAM JINISH SAH SON OF SRI SUKHDEO SAH
2. MANISH KUMAR SON OF CHANDESHWAR PD. SINGH
BOTH R/O VILLAGE- MARPAISHWAR DAS, P.S.-
MAJORGANJ, DISTRICT- SITAMARHI
VERSUS
THE STATE OF BIHAR
----------------------------------
2 19/10/2011 Heard Mr. Ranjeet Kumar Mishra, learned
counsel for the petitioners and learned APP for the
State.
The petitioners seek bail in a case registered
under Sections 308/34 of the Indian Penal Code and
Sections 3, 4 and 5 of the Explosive Substance Act.
In village Marpaishwar Das some persons
were preparing bomb which was exploded and caused
injury. Subsequently one of the injured died. It was
alleged that the petitioners and others were involved
in preparation of the bomb.
Submission is that on the date of occurrence
the petitioners were talking about the election on the
roof of Mukhiya and in the meanwhile another
mukhiya candidate abused and exploded bomb and
fled away from there.
Considering the facts and circumstances of
the case, the petitioners above named are directed to
be released on furnishing of bail bond of Rs. 10,000/-
(ten thousand) each with two sureties of the like
2
amount each to the satisfaction of the learned
C.J.M./concerned Court, Sitamarhi in connection
with Majorganj P.S. Case No. 50 of 2011.
(Shyam Kishore Sharma, J.)
avin