IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1432 of 2011
BAGHO SHARMA @ ARBIND SHARMA, SON OF SHRI RAMSAROOP SHARMA
Versus
THE STATE OF BIHAR
-----------
02 23.02.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner seeks his bail in connection with Beldaur
P.S. Case No. 54 of 2008 registered under Sections 302/34 of the
Indian Penal Code and 27 of the Arms Act.
Petitioner is not named in the First Information
Report and it appears from perusal of the impugned order of
learned Sessions Judge that the name of this petitioner came in the
extra-judicial inculpatory statement of co-accused Dinesh Yadav
and except the aforesaid material there is nothing against the
petitioner.
It appears from the report of computer section that
one co-accused, namely, Dinesh Yadav @ Dinesh Kumar Yadav
has already been granted privilege of bail vide order dated
28.01.2009 passed in Cr. Misc. No. 51832 of 2008.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner be released on
bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with
two sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Khagaria in connection with above stated
Beldaur P.S. Case No. 54 of 2008.
Shahzad (Hemant Kumar Srivastava, J )