IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26765 of 2011
Ravi Kumar, Son of Lal Baboo Prasad, resident of Village-Tarji, P.S.-Ara
Town, District-Bhojpur.
Versus
The State of Bihar
-----------
2. 10.08.2011 Heard learned counsel for the petitioner and learned
counsel appearing for the State.
The petitioner is named in the F.I.R. in a case registered
for the offence under Sections 302, 120(b)/34 of the Indian Penal
Code and 27 of the Arms Act.
Learned counsel for the petitioner submits that the
specific allegation of causing firearm injury upon the victim is
against co-accused Ajay Kahar and Belal Miya. There is no
specific allegation of firing as against the petitioner.
He further submits that co-accused Md. Imtiyaz and
Banti having identical allegation have been granted bail by this
Court by order dated 2.8.2011 passed in Cr. Misc. No. 24525 of
2011.
Considering the aforesaid submissions, let the petitioner,
namely, Ravi Kumar be released on bail on furnishing bail bonds
of Rs. 5,000/- (five thousand only) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Bhojpur at Ara in connection with Ara Nagar P.S. Case No. 92 of
2011.
Sanjeet/ (Ashwani Kumar Singh, J.)