IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6851 of 2008
MARKENDEY PANDEY
Versus
STATE OF BIHAR
WITH
Cr.Misc. No.13335 of 2008
VIKASH SINGH
Versus
THE STATE OF BIHAR
-----------
4/ 08.07.2008 Since both the above bail applications have arisen out of one
Barhia P.S. Case No. 144 of 2007 they have been heard together and are being
disposed of by this common order.
The case under Sections 147, 148, 149, 307, 353 and 302 of the
Indian Penal Code and under Sections 25(1-B) A/26/27/35 of the Arms Act was
registered against these two petitioners.
According to the allegation the criminals have assembled when
the police arrived then they started firing. In exchange of firing five associates of
Mukesh Singh and one Tun Tun Singh @ Pahalwan were killed. From the place
of occurrence huge quantity of fire arms and cartridges were also recovered.
Submission is that the petitioners are land holders and they have
no concern with any Mukesh Singh or his gang. No persons were injured on
behalf of police. Petitioners are of fair antecedent.
Considering the facts and circumstances of the case, the
petitioners Markendey Pandey in Cr. Misc. No. 6851 of 2008 and Vikash Singh
in Cr. Misc. No. 13335 of 2008 are ordered to be released on bail on furnishing
bail bond of Rs. 10,000/- (ten thousand) each with two sureties of the like
amount each to the satisfaction of the A.C.J.M., Lakhisarai in connection with
Barhia P.S. Case No. 144 of 2007.
kksinha/ (Shyam Kishore Sharma, J.)