IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.9001 of 2011
1. Sanjay Kumar Singh son of Ramchandra Prasad
2. Sudama Thakur son of late Ramnandan Thakur
Versus
THE STATE OF BIHAR
-----------
2/ 11.03.2011 Heard counsel for the parties.
A supplementary affidavit has been filed on behalf of
petitioner no.1, wherein it has been stated that father of
petitioner no.1 died on account of truck accident on 10.03.2011.
The petitioners are accused in a case under Sections
302, 120(B)/34 of the Indian Penal Code and Section 27 of the
Arms Act.
Learned counsel for the petitioners submits that it
would appear from the F.I.R. that no specific overt act is alleged
against petitioner no.1. So far as petitioner no.2 is concerned, he
has assigned the role of order giver. The petitioners are in
custody since 11.07.2009 and 24.04.2009 respectively.
In the circumstances, petitioners, named above, are
directed to be released on bail on furnishing bail bond of Rs.
5,000/- (Five thousand) each with two sureties of the like
amount each to the satisfaction of Additional Sessions Judge-I,
Danapur in connection with Danapur P.S. case no. 07 of 2007
(S.T. No. 913 of 2009).
(Samarendra Pratap Singh, J.)
Uday/