IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22099 of 2010
1. ARUN SHARMA Son of Mahgu Sharma
2. Sat Narayan Sharma son of Mankoo Sharma
3. Suresh Sharma Son of Shibjee Sharma
4. Ramesh Sharma Son of Shibjee Sharma
5. Mantoo Sharma son of Sikandar Sharma
All resident of Village- Baijnat Pur, P.S.- Sour
Bazar, District Saharsa.
Versus
STATE OF BIHAR
-----------
2. 02.07.2010 Heard learned counsel appearing on behalf
of the petitioners and learned counsel appearing on
behalf of the State.
The petitioners are in custody in
connection with Sour Bazar P.S. Case No. 282/2009
for offence punishable under Sections 147,149,
342, 447, 323, 353 and 307 of the Indian Penal
Code.
Considering the submission of learned
counsel for the petitioners that save and except that
these petitioners have been named as member of
the unlawful assembly consisting of a large number
of people who had blocked the road and that no
specific role or overt act has been assigned either to
the petitioners, let the petitioners, namely (1) Arun
Sharma, (2) Sat Narayan Sharma, (3) Suresh
Sharma, (4) Ramesh Sharma and (5) Mantoo
Sharma be released on bail upon each of them
2
furnishing bail bonds of Rs. 10,000/- (ten
thousand) each with two sureties of the like amount
each to the satisfaction of the Chief Judicial
Magistrate, Saharsa in connection with Sour Bazar
P.S. Case No. 282 of 2009 (G.R. No. 1750/2009).
Anand Kr. (Jyoti Saran, J.)