IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8847 of 2011
RAM PUKAR CHAUDHARY
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.8981 of 2011
BANWARI THAKUR & OTHERS
Versus
THE STATE OF BIHAR
-----------
2 11.3.2011 Heard counsel for the petitioners and the State.
The petitioners are accused in a case under sections
147, 148, 149, 302/201 of the Penal Code and section 17 of the
C.L.A. Act.
The petitioners submit that they are not named in the
F.I.R. Their names figured for the first time on 29.7.2009 after
12 years at Serial no.14, 20, 19, 25 and 18 in paragraph 227 of
the case diary. He further submits that some of the co-accused
namely Maheshi Paswan @ Mahesi Das and Ram Pravesh
Yadav having similar allegation to that of the petitioners have
been granted bail by a bench of this court.
Considering the facts and circumstances of the case,
the petitioner Ram Pukar Chaudhary (in Cr.Misc.No.8847 of
2011) and petitioners namely Banwari Thakur, Krishna Dhobi,
Nand Yadav and Anil Yadav (in Cr.Misc.No.8981 of 2011) are
directed to be released on bail in connection with Tekari P.S.
Case No.93 of 1997 on furnishing bail bonds of Rs.5,000/- each
with two sureties of the like amount each to the satisfaction of
the Chief Judicial Magistrate, Gaya subject to the condition that
2
both the bailers would be their family members and they would
report to the concerned police station once in every two months
and would file an affidavit to the aforesaid effect in the court
below.
(S.P.Singh,J)
KHAN