IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23982 of 2011
Mahendra Sharma @ Mahendra Sardar, S/O-Late Rangnath Sharma
Versus
The State Of Bihar
-----------
02 03.08.2011 Power is filed on behalf of the informant.
Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State assisted by learned
counsel for the informant.
Petitioner is named in the first information report but
according to prosecution case itself, at the time of the alleged
occurrence the petitioner was in jail custody and the only allegation
against him is that he entered into conspiracy along with the other
accused and in pursuance of the aforesaid conspiracy, the son of the
petitioner committed the alleged crime.
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, Jehanabad in connection with Karpi P.S. Case No. 56 of
2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)