High Court Patna High Court - Orders

Opi Bind &Amp; Anr vs State Of Bihar on 18 January, 2011

Patna High Court – Orders
Opi Bind &Amp; Anr vs State Of Bihar on 18 January, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.43474 of 2010
                           ARJUN BIND @ JHANJO BIND & ANR
                                              Versus
                                   THE STATE OF BIHAR
                                               with
                                 Cr.Misc. No.35866 of 2010
                                       OPI BIND & ANR
                                              Versus
                                      STATE OF BIHAR
                                           -----------

02/ 18.01.2011 Both the above stated criminal miscellaneous cases have

arisen out of Ballia P.S. Case no. 121/2009 registered under section

394 of the IPC and subsequently, section 412 of the IPC was added

and accordingly, both the above stated cases are being disposed of by

this common order.

Heard learned counsel for the petitioners as well as learned

P.P. for the State.

Petitioners are not named in the first information report nor

anything has been recovered from their conscious possession and as

per impugned order as well as submissions of the parties, it appears

that names of these petitioners surfaced in this case in the confessional

statement of co-accused.

In view of the aforesaid circumstances as well as

submissions of the parties, above named petitioners (Arjun Bind @

Jhanjo Bind , Umesh Bind , Opi Bind and Ramesh Bind @ Ramesha

Bind @ Ramasha Singh) are directed to be released on bail in

connection with Ballia P.S. Case no. 121/2009 on furnishing bail bond

of Rs 10,000/- each with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Begusarai.

      shahid                                                (Hemant Kumar Srivastava,J)