High Court Patna High Court - Orders

Ankur Ram vs The State Of Bihar on 22 April, 2011

Patna High Court – Orders
Ankur Ram vs The State Of Bihar on 22 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.11669 of 2011
                                           1. ANKUR RAM
                                         2. BELAN SAHANI
                                                 Versus
                                      THE STATE OF BIHAR
                                               -----------

02 22.04.2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

Taking into consideration that the case was lodged after

13 days of the alleged occurrence and none of the person has seen

the petitioners setting fire on the poultry-farm of the informant and

moreover, except the extra judicial confession of the petitioners,

there is nothing against them, let the petitioners be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) each with

two sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, West Champaran at Bettiah in connection with

Lauriya P.S. Case No. 145 of 2010.

     Shahzad                             (Hemant Kumar Srivastava, J )