IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21518 of 2011
Lal Babu Sah, S/O-Kapil Deo Sah
Versus
The State Of Bihar
-----------
02 25.07.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since 01.04.2011
in connection with Chakiya P.S. Case No. 62 of 2011 registered under
Sections 341, 323, 504, 506, 427, 384/34 of the Indian Penal Code.
Although, petitioner is named in the first information
report but no specific overt-act has been attributed against him.
Moreover, nothing has been delivered either to petitioner or other
accused persons and as per Para-21 of this petition it appears that
petitioner does not have any criminal antecedent.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, 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, Motihari, East Champaran in connection with Chakiya
P.S. Case No. 62 of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)