High Court Patna High Court - Orders

Arun Sharma &Amp; Ors vs State Of Bihar on 2 July, 2010

Patna High Court – Orders
Arun Sharma &Amp; Ors vs State Of Bihar on 2 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.22099 of 2010
                             1. ARUN SHARMA Son of Mahgu Sharma
                             2. Sat Narayan Sharma son of Mankoo Sharma
                             3. Suresh Sharma Son of Shibjee Sharma
                             4. Ramesh Sharma Son of Shibjee Sharma
                             5. Mantoo Sharma son of Sikandar Sharma
                                All resident of Village- Baijnat Pur, P.S.- Sour
                                Bazar, District Saharsa.
                                            Versus
                                      STATE OF BIHAR
                                          -----------

2. 02.07.2010 Heard learned counsel appearing on behalf

of the petitioners and learned counsel appearing on

behalf of the State.

The petitioners are in custody in

connection with Sour Bazar P.S. Case No. 282/2009

for offence punishable under Sections 147,149,

342, 447, 323, 353 and 307 of the Indian Penal

Code.

Considering the submission of learned

counsel for the petitioners that save and except that

these petitioners have been named as member of

the unlawful assembly consisting of a large number

of people who had blocked the road and that no

specific role or overt act has been assigned either to

the petitioners, let the petitioners, namely (1) Arun

Sharma, (2) Sat Narayan Sharma, (3) Suresh

Sharma, (4) Ramesh Sharma and (5) Mantoo

Sharma be released on bail upon each of them
2

furnishing bail bonds of Rs. 10,000/- (ten

thousand) each with two sureties of the like amount

each to the satisfaction of the Chief Judicial

Magistrate, Saharsa in connection with Sour Bazar

P.S. Case No. 282 of 2009 (G.R. No. 1750/2009).

Anand Kr.                                      (Jyoti Saran, J.)