IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36851 of 2010
1. Karilal Paswan
2. Pappu Paswan
3. Dhalo Sahani @ Brahmdeo Sahani
---- Petitioners
Versus
State Of Bihar ---- Opp. Party
-----------
2. 05.10.2010 Heard the learned counsel for the petitioners and
learned A.P.P. for the State.
The petitioner No. 1 is in custody since 6.6.2010,
petitioner No.2 is in custody since 4.8.2010 and petitioner
No.3 is in custody since 9.8.2010 in Bhagwanpur P.S. Case
No. 80 of 2009 under Sections 147, 148, 149, 341, 324, 307,
504 and 34 of the Indian Penal Code.
The allegation is omnibus allegation and there was
free fight between the parties. Counter case is pending
between the parties.
Considering the nature of allegation and the fact
that the co-accused persons Munnilal Paswan and Pawan
Paswan have already been granted bail by a bench of this
Court in Cr. Misc. No.5770 of 2010, I direct that the
petitioners namely, Karilal Paswan, Pappu Paswan and Dhalo
Sahani @ Brahmdeo Sahani, be released on bail on furnishing
bail bonds of Rs. 10,000/- (Ten thousand) each with two
sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, Begusarai in connection with
Bhagwanpur P.S. Case No. 80 of 2009.
( Mungeshwar Sahoo, J.)
S.S.