IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16312 of 2011
BAM SHARMA @ RANVIJAY SHARMA, Son of Anandi Sharma,
Village-Khatangi, P.S.-Kurtha, District-Arwal.
Versus
THE STATE OF BIHAR
-----------
2. 01.06.2011 Heard learned counsel for the petitioner and the
State.
The petitioner is an accused in a case registered
under Sections 376, 511 and 504 of the Indian Penal
Code.
It appears from the order of the trial Court that
the witnesses have not supported the case of the
prosecution. The I.O. is yet to be examined.
Considering the all these facts, let the petitioner
namely, Bam Sharma @ Ranvijay Sharma be released on
bail on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to
the satisfaction of A.D.J., F.T.C.-V, Jehanabad in
connection with Kurtha P.S. Case No. 26 of 2007 arising
out of S.Tr. No. 241/2010/3/2011, subject to the
following conditions.
(1) One of the bailors should be the
family members of the petitioner.
(2) The bailors should give an
undertaking that during the trial
the petitioner shall present each
2
and every date fixed and if he
absent even for a single date
without any explanation to the
satisfaction of the Court below, the
Court below will be at liberty to
take action not only against the
petitioner but also against the
bailors.
Anand Kr. ( Sheema Ali Khan, J.)