High Court Patna High Court - Orders

Gauri Shankar Bind &Amp; Anr vs State Of Bihar on 15 September, 2010

Patna High Court – Orders
Gauri Shankar Bind &Amp; Anr vs State Of Bihar on 15 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.33715 of 2010
                             GAURI SHANKAR BIND & ANR
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2. 15.09.2010. Heard learned counsel for the

petitioners and counsel appearing on behalf

of the State.

The Petitioners are languishing in

custody since 21.07.2010 in a case registered

under Sections 448, 324, 307/34 of the Indian

Penal Code and Section 27 of the Arms Act.

It is alleged that on the order of

these petitioners one Faujdari Bind fired

causing injury to one Dular Chand Bind.

It is submitted by the learned

counsel for the petitioners that the counter

case has been registered under Section 302 of

the Indian Penal Code. It is further

submitted that Faujdari Bind has been granted

bail vide Cr. Misc. No. 45172 of 2008 as

contained in Annexure-3.

Considering the aforesaid facts, let

the petitioners, namely, Gauri Shankar Bind

and Adalat Bind be released on bail on

furnishing bail bond of Rs. 10,000/- (Ten

Thousand) each with two sureties of the like
2

amount each to the satisfaction of the

learned A.C.J.M. Hilsa, Nalanda, in

connection with Hilsa P.S. Case No. 377 of

2008.

U.K.                                   (Dinesh Kumar Singh,J)