IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20106 of 2011
Raju Sardar & Anr.
Versus
The State Of Bihar
with
Cr.Misc. No.20113 of 2011
Bachhelal Sardar
Versus
The State Of Bihar
with
Cr.Misc. No.20977 of 2011
Bhupendra Sardar
Versus
The State Of Bihar
-----------
02/ 14.07.2011 All the aforesaid petitions have arisen out of Singeshwar
P.S. Case no.08/2011 registered under sections 395 and 397 of the IPC
and accordingly, common order is passed in all the above stated
petitions.
Heard Mr Dinesh Prasad Verma, learned counsel appearing
for the petitioners in Cr. Misc. no. 20106/2011, Mr Sunil Kumar
Singh, learned counsel appearing for the petitioner in Cr. Misc. no.
20113/2011 and Mr Nafisuzzoha, learned counsel appearing for the
petitioner in Cr. Misc. no. 20977/2011 as well as learned Addl. Public
Prosecutor for the State.
Petitioners are neither named in the first information report
nor anything has been recovered from their conscious possession and
they are languishing in jail custody since long but up till now, they
have not been put on test identification parade.
Accordingly, petitioners, Raju Sardar, Pramod Sardar,
Bachhelal Sardar and Bhupendra Sardar, are directed to be released
on bail on furnishing bail bonds of Rs 10,000/- each with two sureties
of the like amount each to the satisfaction of the Chief Judicial
2
Magistrate, Madhepura in Singheshwar P.S. Case no. 08/2011.
shahid (Hemant Kumar Srivastava,J)