High Court Patna High Court - Orders

Rameshwar Gupta @ Rameshwar … vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Rameshwar Gupta @ Rameshwar … vs State Of Bihar on 6 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.22720 of 2010
                   RAMESHWAR GUPTA @ RAMESHWAR PRASAD GUPTA,
                  S/O LATE SHANKAR SAH .......................... Petitioner
                                               Versus
                                        STATE OF BIHAR
                                             -----------

4/ 06.10.2010 Heard learned counsel for the petitioner and

for the State. .

The sole petitioner who is in custody in

connection with Pipra Kothi P.S. Case No. 75 of 2009

for the offence under Section 307 and other allied

sections of the Indian Penal Code and 27 of the Arms

Act has prayed for grant of bail.

Learned counsel for the petitioner while

pressing the present bail petition submits that petitioner

is in jail custody since 26.04.2010. In the case there is no

specific allegation against the petitioner. It is further

submitted that co-accused Dipak Kumar Yadav against

whom, there was specific allegation, has already been

granted bail by this Court by order dated 18.01.2010,

passed in Cr. Misc. 295 of 2010, i.e Annexure 2 to the

petition.

In view of the fact that the other co-accused

against whom there was serious accusation has already
2

been granted bail, there is no reason to deny the privilege

of bail to the petitioner.

In the facts and circumstances of the case, let

the above named petitioner be released on bail on

furnishing bond of Rs. 10,000/- with two sureties of like

amount each to the satisfaction of the Chief Judicial

Magistrate, East Champaran, Motihari in connection

with Pipra Kothi P.S. Case No. 75 of 2009.

Bhardwaj                                  ( Rakesh Kumar, J.)