High Court Patna High Court - Orders

Ashok Sah & Ors vs The State Of Bihar on 22 November, 2011

Patna High Court – Orders
Ashok Sah & Ors vs The State Of Bihar on 22 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.37697 of 2011
                    1.Ashok Sah son of Dhannu Sah R/o Barka Gaon, P.S.
                      Hazaribagh Town, District Hazaribagh (Jharkhand)
                    2.Sanjay Kumar son of Late Rajendra Sahni R/o village
                      Maal Bigha, P.S. Chandi, District Nalanda.
                    3.Janardan Prasad son of late Badri Prasad, R/o Mankipar, P.S.
                      Masaurhi, District Patna                   ........Petitioners.
                                               Versus
                     The State Of Bihar ........................Opposite Party.
                                          ---------------

2 22.11.2011 Heard learned counsel for the petitioners and the State.

Petitioners seek bail in a case registered under

sections147, 148, 149, 323, 353, 307, 379, 504, 224 and 395 of the

Indian Penal Code.

It is stated that the informant is a constable and on

24.0.2011 he was on duty near Durga Mandir Chiraiyatand.

Some local person quarreled amongst themselves and when the

informant tried to pacify the dispute then he was assaulted by the

accused persons named in the first information report including

the petitioners. All the accused persons are alleged to be

shopkeeper of the locality. It is submitted that co-accused Naresh

Prasad having identical allegation has been granted bail by an

order dated 22.11.2011 passed in Cr. Misc. No. 37403 of 2011 and

co-accused Fulmati Devi has been granted bail by an order dated

9.11.2011 passed in Cr. Misc. No. 36942 of 2011. A

supplementary affidavit has also been filed today stating therein

that the petitioners have no criminal antecedent.

Considering the facts and circumstances of the case,

the above named petitioners are directed to be released on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand) with two
2

sureties of like amount each to the satisfaction of Chief Judicial

Magistrate, Patna in connection with Kankarbagh P.S. Case No.

309 of 2011.

(Ashwani Kumar Singh, J)

M.Rahman