High Court Patna High Court - Orders

Bagho Sharma @ Arbind Sharma vs The State Of Bihar on 23 February, 2011

Patna High Court – Orders
Bagho Sharma @ Arbind Sharma vs The State Of Bihar on 23 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.1432 of 2011
     BAGHO SHARMA @ ARBIND SHARMA, SON OF SHRI RAMSAROOP SHARMA
                                      Versus
                              THE STATE OF BIHAR
                                     -----------

02 23.02.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner seeks his bail in connection with Beldaur

P.S. Case No. 54 of 2008 registered under Sections 302/34 of the

Indian Penal Code and 27 of the Arms Act.

Petitioner is not named in the First Information

Report and it appears from perusal of the impugned order of

learned Sessions Judge that the name of this petitioner came in the

extra-judicial inculpatory statement of co-accused Dinesh Yadav

and except the aforesaid material there is nothing against the

petitioner.

It appears from the report of computer section that

one co-accused, namely, Dinesh Yadav @ Dinesh Kumar Yadav

has already been granted privilege of bail vide order dated

28.01.2009 passed in Cr. Misc. No. 51832 of 2008.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner 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, Khagaria in connection with above stated

Beldaur P.S. Case No. 54 of 2008.

Shahzad                                        (Hemant Kumar Srivastava, J )