High Court Patna High Court - Orders

Prakash Sada vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Prakash Sada vs The State Of Bihar on 22 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.21739 of 2011
                  Prakash Sada, son of Ramdeo Sada, r/o Village Jhima, P.S.
                  Morkahi, Dist. Khagaria.
                                                            .........Petitioner
                                          Versus
                  The State of Bihar
                                                            ..........Opp. Party
                                   -----------

2/ 22.07.2011 Heard.

In a criminal prosecution registered under

Sections 307/34 of the Indian Penal Code as also under

Section 27 of the Arms Act, co-accused Devendra

Chaudhary is alleged to have fired twice causing injury to

two persons. Though, the petitioner is also named in the

F.I.R. and was allegedly armed with a fire arm, but he is not

alleged to have fired and is not alleged to have caused injury

to any person. The petitioner is said to be in judicial custody

since 15.03.2010.

In the aforesaid facts and circumstances of this

case, particularly in view of period of incarceration, the

above named petitioner is directed to be released on bail on

furnishing bail bond of Rs.10,000/-(ten thousand) with two

sureties of like amount each to the satisfaction of learned 2nd

Additional Session Judge, Khagaria in connection with

Sessions Trial No. 450 of 2010 arising out of Morkahi P.S.
2

Case No.62 of 2009 (G.R. No.1540 of 2009).

( Birendra Prasad Verma, J )

Anjani/