IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30476 of 2011
Bidya Rai, Son of Rajeshwar Rai.
Versus
The State Of Bihar
-----------
2 23.09.2011 Power is filed on behalf of the informant.
Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for State.
Petitioner is in jail custody since 26.06.2011 in a case
registered under Sections 302, 341/34 of the Indian Penal Code
and 3(2) (v) of the SC/ST Prevention of Atrocities Act as well as
27 of the Arms Act.
Allegedly, petitioner caught hold of the deceased and
ordered the other accused to shoot him and after that F.I.R.
named accused Tarun Rai opened fire causing the death of the
deceased.
Considering the above stated facts and circumstances
as well as submissions of the parties, let the petitioner, named
above, 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 A.K. Singh, Judicial Magistrate, Ist Class,
Saran At Chapra, in connection with Dariyapur P.S. Case No. 06
of 2011.
( Hemant Kumar Srivastava, J.)
Md. Ibrarul