IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31252 of 2011
1. Satyendra Kumar Singh son of Ram Babu Singh.
2. Bam Bam Singh son of Late Ram Bihari Singh.
3. Dharmendra Singh son of Ram Pravesh Singh.
4. Srikant singh son of Shiv Narayan Singh.
5. Ram Pramod Singh son of Abadh Bihari singh.
6. Ashok Kumar Singh.
7. Manoj Singh. Both son of Late nand Kishore Singh.
8. Srawan Singh.
9. Manoj Kumar Both son of Krishna Singh.
10. Raju Kumar.
11. Sudhir Singh. Both son of Ram Binay singh.
12. Bhim Dev Singh son of Raghuvansh singh.
13. Chatursen Singh.
14. Sant Kumar Singh.
15. Prem Singh.
All three sons of Late Ram Nagina Singh All resident of village
Muhammadpur, P.S. Didraganj, District-Patna.
Versus
The State of Bihar .
-----------
3 24.10.2011 Heard learned counsel for the petitioners and learned counsel
for the State.
The petitioners, 15 in number are apprehending their arrest in
connection with Didarganj P.S. Case No.95 of 2011 (G.R. No. 1334 of
2011) for the offence punishable under Sections 147, 148, 149, 452,
341, 342, 323,324,325,307, 427, 380 and 435 of the Indian Penal Code
and 27 of the Arms Act.
The allegation against these petitioners and 30 to 35 others, is
of assaulting the informant and his family members following an
altercation with regard to installation of electric pole.
Learned counsel for the petitioners with reference to the
allegations as set out in the F.I.R., submits that although specific
allegations have been set out against co-accused Ravi Shankar Singh,
Ram Vinay Singh, Ram Kripal Singh and Ram Brajesh Singh, the
2
allegation against these petitioners is general and omnibus in nature. He
submits that there are case and counter case between the parties and
evidence whereof is placed at Annexure-2 which is an F.I.R. in
Didarganj P.S. Case No. 96 of 2011.
Considering the circumstances and the submissions of learned
counsel, let the petitioners namely, Satyendra Kumar Singh, Bam Bam
Singh, Dharmendra Singh, Srikant Singh, Ram Pramod Singh, Ashok
Kumar Singh, Manoj Singh, Srawan Singh, Manoj Kumar, Raju Kumar,
Sudhir Singh, Bhim Dev Singh, Chatursen Singh, Sant Kumar Singh
and Prem Singh, in the event of their arrest/surrender within four weeks
from the date of receipt of a certified copy of this order, be released on
bail on furnishing individual bail bond of Rs. 10,000/- each with two
sureties of the like amount each to the satisfaction of learned
Additional Chief Judicial Magistrate, Patna City in connection with
Didarganj P.S. Case No. 95 of 2011 (G.R. No. 1334 of 2011), subject to
the conditions laid down under Section 438(2) of the Code of Criminal
Procedure.
Bibhash (Jyoti Saran, J.)