High Court Patna High Court - Orders

Ravindar Bharti @ Rabindra Bharti vs The State Of Bihar on 25 May, 2011

Patna High Court – Orders
Ravindar Bharti @ Rabindra Bharti vs The State Of Bihar on 25 May, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.1949 of 2011
                RAVINDAR BHARTI @ RABINDRA BHARTI
                               Versus
                        THE STATE OF BIHAR
                                with
                    Cr.Misc. No.2716 of 2011
                          RAJKUMAR THAKUR
                               Versus
                        THE STATE OF BIHAR
                            -----------

5 25.05.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is languishing in jail since

22.07.2010 in a case registered under Sections 147,

148, 149, 323, 324 and 307 of the Indian Penal Code

and Section 27 of Arms Act and Section ¾ of the

Explosive Substances Act.

The accusation is of causing grievous firearm

injury.

It is submitted that there is counter version of

the occurrence also since, the informant side put the

houses of the petitioners’ side on fire.

Considering the aforesaid facts, let the above

named petitioner, be released on bail, on furnishing bail

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

of the like amount each to the satisfaction of the
2

learned Chief Judicial Magistrate, Siwan in connection

with Assaon P.S. Case No. 8/2010.

(Dinesh Kumar Singh, J.)
Amrendra/-