IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40698 of 2010
SATENDRA CHAUHAN & TANIK CHAUHAN
Versus
STATE OF BIHAR
with
Cr.Misc. No.41147 of 2010
LAKHAN CHOUHAN
Versus
STATE OF BIHAR
-----------
03. 14.03.2011. Heard.
The two petitions arise out of
Sarmera P.S.Case No.39 of 2010. The
allegation of firing a shot and killing the
deceased is directly made against Shiv Kumar
Chouhan. The petitioners Satendra Chauhan and
Tanik Chauhan are merely alleged to have
caught hold of the deceased. There is no
allegation against petitioner Lakhan Chouhan.
Let the above named three petitioners
in the two petitions be released from custody
on furnishing bond of Rs.10,000/-(ten
thousand)each with two sureties of the like
amount each to the satisfaction of Chief
Judicial Magistrate, Nalanda in Sarmera
P.S.Case No.39 of 2010.
B.Kr. ( Dharnidhar Jha,J.)