IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20374 of 2010
Laljee Ram, son of Late Ram Sharan Ram, resident of
Village- Bhaldi, Police Station-Shikarpur, District-West
Champaran. .....................................Petitioner.
Versus
The State of Bihar ...........................Opposite Party.
For the petitioner :- Mr. Brij Kumar Mishra, Advocate.
For the State :- Mr. Umesh Lal Verma, A.P.P.
-----------
2. 16. 06. 2010. Heard the parties.
In a criminal prosecution for offences under Sections
307, 379 and some other allied offences of the Indian Penal in which
subsequently offence under Section 302 of the Indian Penal Code
was also added, petitioner and 13 others are named in the F.I.R. as
accused.
It is submitted by the learned counsel for the petitioner
that there is no specific allegation of any specific overt act against
the petitioner, save and except he was a member of the mob.
Allegation of assault by Farsa is against co-accused Vijay Ram and
Uma Kant Ram, as a result of which one Lalan Sah and Rata Yadav
sustained injury on their heads. Subsequently, Rata Yadav died. It
is further submitted that co-accused Paltan Ram, Nathu Ram,
Chandrika Paswan and San Kumar Paswan, with almost similar and
identical allegation with that of the petitioner have been granted bail
by a Bench of this Court by order dated 13. 05. 2010, passed in Cr.
Misc. No. 15635 of 2010. The petitioner is in judicial custody since
11. 04. 2010.
In the aforesaid facts and circumstances of the case, the
2
above named petitioner is directed to be released on bail in
connection with Shikarpur P.S. Case No. 15 of 2010, on furnishing
bail bond of Rs. 10,000/- (Ten thousand) with two sureties of the
like amount each to the satisfaction of the Chief Judicial Magistrate,
Bettiah, District-West Champaran.
m.p. ( Birendra Prasad Verma, J.)