IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1213 of 2011
KAILASH SHARMA @ KAILA SHARMA, SON OF SRI BINDESHWARI SHARMA
Versus
THE STATE OF BIHAR
-----------
03 26.03.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner seeks his bail in connection with Chausa
P.S. Case No. 92 of 1998 registered under Sections 307, 302/34 of
the Indian Penal Code and 27 of the Arms Act.
The contention of learned counsel for the petitioner is
that the petitioner is lodged in jail custody since 21.12.1998 in
connection with another case and several petitions were filed
before the concerned court to remand the petitioner in the present
case but the aforesaid petitions did not bring any result and lastly,
the petitioner was remanded in the present case on 07.09.2010. It is
pointed out by him that having similar allegation several co-
accused persons have already been granted privilege of bail and no
specific overt act has been attributed against the petitioner.
Taking into consideration the above stated
submissions as well as period of detention of the petitioner in jail
custody, let the petitioner be released on bail on furnishing bail
bonds of Rs. 10,000/- (Ten Thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Madhepura in connection with above stated Chausa P.S. Case No.
92 of 1998.
Shahzad ( Hemant Kumar Srivastava, J.)