IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20688 of 2010
CHHOTELAL
Versus
STATE OF BIHAR
with
Cr.Misc. No.20732 of 2010
1. SATYENDRA RAJ BANSI
2. SATYENDRA RAJ BANSI
3. AMIT RASJ BANSI.
Versus
STATE OF BIHAR
-----------
4 19.08.2010. Heard learned counsel for the parties.
The petitioners have been made accused in a case
under section 307 and other allied sections of the I.P.C. and
under the Arms Act.
The petitioners submit that in fact it was police who
fired causing injury to petitioner Chhotelal and to shield
themselves, they planted story of theft and recovery of Arms
against the accused side. Police did not seize any stolen article.
In the facts and circumstances of the case, let the
petitioners as above 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 the Chief Judicial Magistrate,
Rohtas at Sasaram in Dehri (Dalmianagar) Police Station Case No.
192 of 2010.
Shashi. (Samarendra Pratap Singh, J.)