IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1267 of 2011
BRAJ BHUSHAN SAH , SON OF WAKIL SAH
Versus
THE STATE OF BIHAR .
with
Cr.Misc. No.1372 of 2011
DADAN CHAUDHARY, SON OF KASHI NATH CHAUDHARY
Versus
THE STATE OF BIHAR .
-----------
2 22-02-2011 Both the above stated criminal miscellaneous cases arise
out of Kochas (Parasthua) P.S. Case No.154 of 2002 registered under
Sections 147, 148, 149, 323, 341, 337, 332, 333, 354, 353, 307, 302 of
the I.P.C. and 27 of the Arms Act, and accordingly, both the above stated
petitions are being disposed of by this common order.
Although, petitioners are named in the F.I.R., but taking into
consideration that having similar allegation several co-accused persons
including one Jai Shankar Prasad Gupta and Uday Sah, against whom
there is specific allegation of committing murder of the A.S.I, have already
been granted privilege of bail by different benches of this Court, let the
above stated petitioners be released on bail on furnishing bail bonds of
Rs.10,000/-(ten thousand) with two sureties of the like amount each, to
the satisfaction of Chief Judicial Magistrate, Rohtas at Sasaram in
connection with above stated Kochas (Parasthua) P.S. Case No.154 of
2002.
( Hemant Kumar Srivastava,J.)
PN