Patna High Court Cr.Misc. No.27104 of 2011 (2) dt.26-08-2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.27104 of 2011
                   ======================================================
1. Mahesh Rai
2. Sri Rai.
 …. …. Petitioner
Versus
The State Of Bihar
…. …. Opposite Party
======================================================
with
Criminal Miscellaneous No.27133 of 2011
======================================================
Bhagirath Rai
…. …. Petitioner
Versus
The State Of Bihar
…. …. Opposite Party
======================================================
2 26-08-2011 Heard learned counsel for the petitioners as
well as learned Additional Public Prosecutor for the state.
Both the above stated petitions arise out of
Digha P.S. Case No. 69 of 2011 registered under Sections 147,
148, 149, 323, 341, 337, 307, 302, 120B of the I.P.C. and 27 of
the Arms Act and accordingly both the above stated petitions
are being disposed of by this common order.
Although petitioners are named in the first
information report but no specific overt-act has been levelled
against the petitioners and moreover having similar allegation
several co-accused persons have already been granted bail by
different Benches of this Court.
 Taking into consideration the aforesaid facts
 Patna High Court Cr.Misc. No.27104 of 2011 (2) dt.26-08-2011
and circumstances of the case as well as submission of the
parties, let the petitioners, namely, Mahesh Rai, Sri Rai and
Bhagirath Rai be released on bail on furnishing bail bond of Rs
10,000/- (ten thousand)each with two sureties of the like amount
each in connection with Digha P.S. Case No. 69 of 2011, G.R.
No. 2191 of 2011 to the satisfaction of the learned Chief
Judicial Magistrate, Patna.
(Hemant Kumar Srivastava, J)
Bhardwaj/-