High Court Patna High Court - Orders

Chhotelal vs State Of Bihar on 19 August, 2010

Patna High Court – Orders
Chhotelal vs State Of Bihar on 19 August, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.20688 of 2010
                                             CHHOTELAL
                                                 Versus
                                          STATE OF BIHAR
                                                   with
                                     Cr.Misc. No.20732 of 2010
                                   1. SATYENDRA RAJ BANSI
                                   2. SATYENDRA RAJ BANSI
                                   3. AMIT RASJ BANSI.
                                                 Versus
                                          STATE OF BIHAR
                                               -----------

4 19.08.2010. Heard learned counsel for the parties.

The petitioners have been made accused in a case

under section 307 and other allied sections of the I.P.C. and

under the Arms Act.

The petitioners submit that in fact it was police who

fired causing injury to petitioner Chhotelal and to shield

themselves, they planted story of theft and recovery of Arms

against the accused side. Police did not seize any stolen article.

In the facts and circumstances of the case, let the

petitioners as above be released on bail on furnishing bail bond of

Rs.5,000/- (five thousand) each with two sureties of the like

amount each to the satisfaction of the Chief Judicial Magistrate,

Rohtas at Sasaram in Dehri (Dalmianagar) Police Station Case No.

192 of 2010.

Shashi.                                        (Samarendra Pratap Singh, J.)