IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2417 of 2011
HARBANSH SINGH KUSHWAHA
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.3334 of 2011
RAM AWATAR SINGH KUSHWAHA
Versus
THE STATE OF BIHAR
02/ 08.03.2011
Both the above stated petitions have arisen out of Chand
P.S. Case no. 94/2010 registered under section 302/34 of the IPC, 27
of the Arms Act and accordingly, both the above stated petitions are
being disposed of by this common order.
Heard learned counsel for the petitioners as well as learned
P.P. for the State.
Although petitioners are named in the first information
report but only a suspicion has been raised against them. Admittedly,
none of the person has seen the actual killing of the deceased and as
per FIR itself, there was some dispute between the deceased and one
co-accused Paramhans Singh Kushwaha.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, petitioners (Harbansh Singh Kushwaha and
Ram Awatar Singh Kushwaha) are directed to be released on bail in
connection with Chand P.S. Case no. 94 of 2010 on furnishing bail
bond of Rs 10,000/- each with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Bhabua.
shahid (Hemant Kumar Srivastava,J)