IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27169 of 2011
Ashok Sah & Ors.
Versus
The State Of Bihar
----------------------------------
with
Criminal Miscellaneous No.27927 of 2011
Anil Sah
Versus
The State Of Bihar
———————————-
2 26-08-2011 Both the above-said Cr. Misc. Cases arise out of the
same case i.e. Bounsi P.S. case No. 178 of 2010 registered
under sections-302, 201/34 of the Indian Penal Code and
accordingly, the above-said Cr. Misc. Cases are being heard
and disposed of by this common order.
Heard learned counsel for the petitioners as well as
learned counsel for the state.
Although petitioners are named in the first information
report but admittedly, none has seen actual killing of the
deceased whose dead body was found on the roof of his rented
house. Petitioners have been made accused in this case on the
ground that prior to the alleged occurrence; petitioner No. 5 in
Cr. Misc. No. 27169 of 2011 had some quarrel with the
deceased for which a police case was instituted.
Taking into consideration the aforesaid facts and
circumstances of the case as well as submission of the parties,
let the petitioners, namely, Ashok Sah, Niranjan Sah, Bijay Sah
@ Chhote Sah, Ram Bilash Sah (in Cr. Misc. No. 27169 of
2011) and Anil Singh (in Cr. Misc. No. 27927 of 2011) be
-2-
released on bail on furnishing bail bond of Rs 10,000/- (ten
thousand) each with two sureties of the like amount each in
connection with Bounsi P.S. Case No. 178 of 2010 to the
satisfaction of Chief Judicial Magistrate, Banka.
AKV/- (Hemant Kumar Srivastava,J.)