High Court Patna High Court - Orders

Nibas Sharma And Anr. vs The State Of Bihar on 12 September, 2011

Patna High Court – Orders
Nibas Sharma And Anr. vs The State Of Bihar on 12 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.19427 of 2011
                                     Nibas Sharma And Anr.
                                                Versus
                                       The State Of Bihar
                                    ----------------------------------

4 12-09-2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

Petitioners are brothers-in-law of the deceased whose

dead body was found near a river.

Although in course of investigation, some witnesses

stated that on the alleged date of occurrence, a quarrel had

taken place in the house of the petitioners but admittedly, co-

accused have already been granted privilege of bail by another

bench of this court vide order dated 21.04.2010 passed in

Cr.Misc. No. 12104 of 2010 and the case of these petitioners

more or less stands on similar footing.

Accordingly, petitioners, namely, Nibas Sharma and

Pyar Sharma @ Piayar Sharma are directed to be released on

bail on furnishing bail bonds of Rs 10,000/- (ten thousand) each

with two sureties of the like amount each in connection with

Shambhuganj P. S. Case No. 108 of 2009 to the satisfaction of

Chief Judicial Magistrate, Banka.

          AKV/-                                (Hemant Kumar Srivastava,J.)