IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24161 of 2008
SAHINDRA RAM
Versus
THE STATE OF BIHAR
-----------
2 10/07/2008 Heard learned counsel for the petitioner and learned counsel
representing the State.
The police received information that some criminals were
planning to commit serious offence. They were chased and there was
exchange of fire between the police and criminals. Two persons
Shyam Lal Rai and Anoj Kumar were caught and on their disclosure
name of this petitioner has transpired.
Submission is that the petitioner was not arrested on the
spot.
Considering the facts and circumstances of the case, the
petitioner Sahindra Ram is directed to be released on bail on
furnishing of bail bonds of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of the C.J.M., East
Champaran at Motihari in connection with Pipra P.S. Case No. 151 of
2007.
avin. (Shyam Kishore Sharma, J.)