IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33213 of 2011
Amod Rai, Son of Late Faguni Rai, Resident of Village-Bela,
P.S. - Chhauradano, Distt.-East Champaran at Motihari.
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Amrendra Kumar No.1, Advocate.
For the State : APP.
----------------------------------
02/ 28.09.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
The petitioner seeks bail in a case
which has been registered under Section 307 and
some other Sections of the Indian Penal Code
and Section 27 of the Arms Act.
Altogether 14 persons are named as
accused and allegation of firing is against Raj
Kishore Rai, Achhe Lal Rai and this petitioner.
Submission is that Raj Kishore Rai,
Arjun Rai, Achhe Lal Rai and Minthu Sharma @
Minthu Thakur have been admitted to bail.
Considering the facts and
circumstances of the case, prayer for bail is
allowed. Let petitioner Amod Rai be enlarged
on bail on furnishing bail bond of Rs.
2
10,000/- (ten thousand) with two sureties of
the like amount each to the satisfaction of
the learned Sub-Divisional Judicial
Magistrate/court concerned, Raxaul at
Motihari in connection with Chhauradano P.S.
Case No. 42 of 2008.
(Shyam Kishore Sharma, J.)
kksinha/-