High Court Patna High Court - Orders

Mahesh Sharma &Amp; Ors vs State Of Bihar on 5 October, 2010

Patna High Court – Orders
Mahesh Sharma &Amp; Ors vs State Of Bihar on 5 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.30157 of 2010
                   1. MAHESH SHARMA SON OF LATE BALDEO NARAYAN
                      SINGH.
                   2. BINAY KUMAR SINGH @ VINAY KUMAR SON OF MAHESH
                      SHARMA
                   3. BAIJU SINGH @ BAIJU KUMAR SON OF MAHESH
                      SHARMA, ALL RESIDENT OF MOHALL- NEW AREA
                      PATALPURI WEST P.S. NAWADA, DISTT. NAWADA.
                                              Versus
                                        STATE OF BIHAR
                                             -----------

02. 05.10.2010 Heard learned counsel for the petitioners

and the State.

Petitioners are apprehending their arrest

in connection with a complaint case registered for

the offence under Sections 323, 341, 380, 452 & 504

of Indian Penal Code.

It is submitted on behalf of the

petitioners that earlier they had filed Nawada Town

P.S. Case No. 138 of 2009 dated 15.4.2009 for the

offence under Sections 447, 323, 354, 379/ 34 of the

Penal Code against the complainant and the

witnesses, in which they went to jail and after being

released the present case has been filed in which

summons have been issued to the petitioner.

Let petitioners , above named appear in

the court below (Chief Judicial Magistrate, Nawadah

) in connection with complaint case and thereafter

be admitted to the privilege of bail on furnishing bail
2

bonds of Rs.5,000/- (Five thousand) each with two

sureties of the like amount each to the satisfaction of

Chief Judicial Magistrate, Nawadah, in connection

with Complaint Case No. 460/09. Petitioners must

keep appearing in the complaint case on every date

fixed.

Ibrar/-                            ( V. N. Sinha, J.)