High Court Patna High Court - Orders

Om Prakash Singh vs The State Of Bihar on 1 June, 2011

Patna High Court – Orders
Om Prakash Singh vs The State Of Bihar on 1 June, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.13982 of 2011
                                      OM PRAKASH SINGH, son of
                                                   Versus
                                         THE STATE OF BIHAR
                                                 -----------

1) Om Prakash Singh,

2) Dharmveer Singh, both sons of Late Laxman Singh,

3) Rana Singh, son of Prabhu Singh, village Sarmi, PS Baniapur, District Saran, Chapra –
Petitioners.

Vs.

The State of Bihar.

2 1.6.2011 Heard learned counsel for the petitioners and the State.

The petitioners are accused in a case under section 302

and allied sections of the Penal Code.

It is said that Jai Prakash assaulted on the head and the

petitioner was a member of the mob. Three injuries was found on

the deceased. The petitioner are in custody since 28.12.2010.

In the aforesaid circumstances, the petitioners are

directed to be released on bail on completing six months in

custody in S.T. No. 260/2011, arising out of Baniapur PS Case No.

169/2010, on furnishing bail bonds of rupees ten thousand each

with two sureties of the like amount each to the satisfaction of the

Addl. Sessions Judge II, Chapra, Saran.

          haque                                                      ( Sheema Ali Khan, J.)