High Court Patna High Court - Orders

Amod Rai vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Amod Rai vs The State Of Bihar on 28 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Criminal Miscellaneous No.33213 of 2011
                        Amod Rai, Son of Late Faguni Rai, Resident of Village-Bela,
                        P.S. - Chhauradano, Distt.-East Champaran at Motihari.
                                                                  .....Petitioner.
                                                    Versus
                        The State of Bihar                        .....Opposite Party.
                        For the Petitioner      : Amrendra Kumar No.1, Advocate.
                        For the State           : APP.
                                       ----------------------------------

02/ 28.09.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner seeks bail in a case

which has been registered under Section 307 and

some other Sections of the Indian Penal Code

and Section 27 of the Arms Act.

Altogether 14 persons are named as

accused and allegation of firing is against Raj

Kishore Rai, Achhe Lal Rai and this petitioner.

Submission is that Raj Kishore Rai,

Arjun Rai, Achhe Lal Rai and Minthu Sharma @

Minthu Thakur have been admitted to bail.

Considering the facts and

circumstances of the case, prayer for bail is

allowed. Let petitioner Amod Rai be enlarged

on bail on furnishing bail bond of Rs.
2

10,000/- (ten thousand) with two sureties of

the like amount each to the satisfaction of

the learned Sub-Divisional Judicial

Magistrate/court concerned, Raxaul at

Motihari in connection with Chhauradano P.S.

Case No. 42 of 2008.

(Shyam Kishore Sharma, J.)
kksinha/-