High Court Patna High Court - Orders

Deosharan Rai vs State Of Bihar on 19 February, 2011

Patna High Court – Orders
Deosharan Rai vs State Of Bihar on 19 February, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.37615 of 2010
                            DEOSHARAN RAI .
                                   Versus
                            STATE OF BIHAR .
                                  -----------

03/ 19.02.2011 Petitioner Deosharan Rai has been named as

accused in the FIR of Akilpur P.S. Case No. 32 of 2010

registered for offence under Sections 307, 302, 364 and

other allied sections of the IPC as well as Section 27 of

the Arms Act and Section 3 of the Explosive Substance

Act. Specific allegation of assault on deceased Dilip Rai

is against Sanjay Rai, Manoj Rai and Harendra Rai. So

far this petitioner is concrerned, no specific overt act has

been alleged except that he was one of the members of

the unlawful assembly.

Considering this fact, prayer for bail on behalf

of petitioner, namely, Deosharan Rai is allowed. He is

directed to be released on bail on furnishing bail bond of

Rs.10,000/- (ten thousand) with two sureties of the like

amount each to the satisfaction of Additional Chief

Judicial Magistrate, Danapur in connection with Akilpur

P.S. Case No. 32 of 2010.

         DKS/                                    (Mridula Mishra, J.)