High Court Patna High Court - Orders

Ashok Singh &Amp; Ors vs State Of Bihar on 1 July, 2008

Patna High Court – Orders
Ashok Singh &Amp; Ors vs State Of Bihar on 1 July, 2008
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.22219 of 2008
                               ASHOK SINGH & ORS
                                     Versus
                                 STATE OF BIHAR
                                  -----------

3. 1.7.2008 Heard.

The petitioners are named in the FIR of

a case under Section 307 etc IPC which was

instituted by a police personnel alleging

indiscriminate firing on the police party which

came in the village for maintaining law and

order situation.

The contention is that by order dated

28.5.2008 passed in Cr.Misc.No.20052 of 2008 co-

accused Murli Singh & Ors were granted bail who

also borne almost the same allegation.

Regard being had to the facts and the

defence, let the three petitioners, namely,

Ashok Singh, Nepal Singh and Chalitra Singh be

released from custody on furnishing bond of

Rs.10,000/-(ten thousand) each with two

sureties of the like amount each to the

satisfaction of Chief Judicial Magistrate,

Khagaria in Choutham P.S.Case no.128 of 2007.

( Dharnidhar Jha, J. )
B.Kr.