IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13222 of 2011
Sitaram Sah & Anr.
Versus
The State Of Bihar
-----------
03/ 15.07.2011 Heard learned counsel for the petitioners as well as learned
Addl. Public Prosecutor for the State.
Petitioners are named in the first information report and
there is specific allegation against petitioner no.1 that he assaulted the
informant with lathi whereas petitioner no.2 made firing causing fire
arm injury to injured Rajdeo Rai.
It appears from perusal of para 44 of the case diary that
Investigating officer submitted charge sheet on 20.4.2002 against
accused Dinesh Sah whereas investigation against rest of the co-
accused persons including these petitioners were kept pending but
annexure 2 to this petition which is photo stat copy of supplementary
charge sheet shows that on 31.8.2003 Investigating officer submitted
final form in respect of petitioners showing them innocent.
Furthermore, injury report of injured Rajdeo Rai is not on the entire
case diary.
Therefore, considering the aforesaid facts and circumstances
as well as submissions of the parties, let the petitioners, Sitaram Sah
and Shyam Sundar Sah, be released on bail on furnishing bail bonds
of Rs 10,000/- each with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Jamui in Sono P.S. Case
no. 145/2001.
shahid (Hemant Kumar Srivastava,J)