High Court Patna High Court - Orders

Lal Babu Sah vs The State Of Bihar on 25 July, 2011

Patna High Court – Orders
Lal Babu Sah vs The State Of Bihar on 25 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.21518 of 2011
                               Lal Babu Sah, S/O-Kapil Deo Sah
                                             Versus
                                     The State Of Bihar
                                          -----------

02 25.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is languishing in jail custody since 01.04.2011

in connection with Chakiya P.S. Case No. 62 of 2011 registered under

Sections 341, 323, 504, 506, 427, 384/34 of the Indian Penal Code.

Although, petitioner is named in the first information

report but no specific overt-act has been attributed against him.

Moreover, nothing has been delivered either to petitioner or other

accused persons and as per Para-21 of this petition it appears that

petitioner does not have any criminal antecedent.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Motihari, East Champaran in connection with Chakiya

P.S. Case No. 62 of 2011.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)