IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.37615 of 2010
DEOSHARAN RAI .
Versus
STATE OF BIHAR .
-----------
03/ 19.02.2011 Petitioner Deosharan Rai has been named as
accused in the FIR of Akilpur P.S. Case No. 32 of 2010
registered for offence under Sections 307, 302, 364 and
other allied sections of the IPC as well as Section 27 of
the Arms Act and Section 3 of the Explosive Substance
Act. Specific allegation of assault on deceased Dilip Rai
is against Sanjay Rai, Manoj Rai and Harendra Rai. So
far this petitioner is concrerned, no specific overt act has
been alleged except that he was one of the members of
the unlawful assembly.
Considering this fact, prayer for bail on behalf
of petitioner, namely, Deosharan Rai is allowed. He is
directed to 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 Additional Chief
Judicial Magistrate, Danapur in connection with Akilpur
P.S. Case No. 32 of 2010.
DKS/ (Mridula Mishra, J.)