IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.39859 of 2010
RAM BILASH SINGH son of Late Sakal Singh
Versus
STATE OF BIHAR
-----------
3/ 22.12.2010 Heard learned counsel for the petitioner and the State.
Petitioner is an accused in a case under Sections 147, 148,
149, 341, 323, 324, 337, 307, 504 and 506 of the Indian Penal Code
and 27 of the Arms Act.
This Court by order dated 03.09.2010 observed if the trial
court finds that the age of the petitioner is about 80 years, he may
release him on bail. The trial court found that the age of the
petitioner is about 70 – 72 years.
Learned counsel for the petitioner submits that there is a
case and counter case. He further submits that there was free fight
between the parties, in which both sides have sustained injuries.
In the circumstances, petitioner, named above, is directed
to be released on bail on furnishing bail bond of Rs. 5,000/- (Five
thousand) with two sureties of the like amount each to the
satisfaction of Sub-Divisional Judicial Magistrate, East Champaran
at Motihari in connection with Patahi P.S. case no. 09 of 2009.
(Samarendra Pratap Singh, J.)
Uday/