High Court Patna High Court - Orders

Siya Ram Thakur &Amp; Ors vs The State Of Bihar on 25 August, 2010

Patna High Court – Orders
Siya Ram Thakur &Amp; Ors vs The State Of Bihar on 25 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.28590 of 2010
                     1. Siya Ram Thakur
                     2. Indrajeet Thakur
                     3. Ajay Thakur.
                                                 Versus
                                       THE STATE OF BIHAR
                                               -----------

2. 25. 08. 2010. Heard learned counsel for the petitioners and the State.

The petitioners are apprehending their arrest in

connection with Ramgarhwa P.S. Case No. 150/2009, registered

under Sections 147, 148, 149, 341, 342 and 307 of the Indian Penal

Code and Section 27 of the Arms Act.

The petitioners along with Jhunu Thakur are alleged for

firing shot, allegedly co-accused Jhunu Thakur’s shot only hit Shabir

Mian on his right thigh that was also not corroborated, taking that

into consideration, learned Sessions allowed him on bail.

In the facts and circumstances of the case, the above

named petitioners, in the event of their arrest or surrender within a

period of one month from today, shall be released on bail on

furnishing bail bond of Rs. 10,000/- (Ten thousand) each with two

sureties of the like amount each to the satisfaction of the Sub-

Divisional Judicial Magistrate, Raxaul at Motihari, in connection

with Ramgarhwa P.S. Case No. 150/2009, subject to the conditions

as laid down under Section 438(2) of Cr.P.C.

           m.p.                               ( Mandhata Singh, J.)