IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24300 of 2011
1.Ajay Singh
2.Dilip Singh
3.Ajeet Singh
4.Satish Singh
All sons of Ramyash Singh resident
of village-Surware Ke Baradhi, P.S.-Dinara,
district-Rohtas
Versus
The State Of Bihar
-----------
2. 25.7.2011. Heard learned counsel for petitioners and learned
counsel for the State.
The case has been registered for the offence under
sections 147, 148, 149, 323, 504, 324 and 379 of Indian Penal Code
as also section 27 of the Arms Act. According to first information
report one Suryanath Singh is alleged to have fired at the informant
but no body sustained fire arm injury. The allegation so far as
petitioners are concerned is that petitioner no.1 snatched a gold
chain of the Informant, petitioner no.2 fired upon the informant but
it did not hit him, petitioner nos.3 and 4 assaulted the informant with
Lathi and Bhala.
Learned counsel for petitioners submits that co-accused
Suryanath Singh, Ram Kailash Singh and Suman Singh have already
been granted privilege of bail under section 438 of the Cr.P.C. on
11.5.2011 in Cr. Misc. No.13475 of 2011.
Taking into consideration the fact that more or less
identically situated co-accused have been granted bail, let
petitioners, namely, 1.Ajay Singh, 2.Dilip Singh, 3.Ajeet Singh and
4.Satish Singh in the event of their arrest or surrender before the
2
court below within a period of four weeks from the date of
communication of the order be released on bail on furnishing bail
bonds of Rs.5,000/- (five thousand) with two sureties of the like
amount each to the satisfaction of S.D.J.M., Bikramganj, district
Rohtas in connection with Dinara P.S. Case No.135 of 2009.
Md.S. ( Ashwani Kumar Singh, J.)