IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39673 of 2010
RADHEYSHYAM CHANDRABANSHI
Versus
STATE OF BIHAR
with
Cr.Misc. No.39677 of 2010
KRISHNA CHANDRABANSHI @ KRISHNA PRASAD
Versus
STATE OF BIHAR
-----------
02. 03.11.2010 Petitioners are languishing in custody since
01.09.2010 in a case registered under Sections
307/34, 323, 341 of the I.P.C. and Section 27 of the
Arms Act.
It is alleged that 20 persons including the
petitioners resorted to indiscriminate firing. The injury
reports have been brought on record which suggest
that two persons received injuries of which the injury
of Shashi Bhushan Sharma is simple in nature caused
by hard and blunt substance whereas the injury of
Sushila Devi is caused by Pilate. There is counter
version of the occurrence also.
Considering the aforesaid submissions, let
the petitioners namely 1. Radheyshyam
Chandrabanshi 2. Krishna Chandrabanshi @ Krishna
Prasad, be released on bail on furnishing bail bond of
Rs. 10,000/-(ten thousand) each with two sureties of
the like amount each to the satisfaction of Chief
Judicial Magistrate, Rohtas at Sasaram in connection
2
with Sheosagar P.S. Case No. 177 of 2010.
( Dinesh Kumar Singh, J.)
Shageer