High Court Patna High Court - Orders

Ram Chandra Malah vs The State Of Bihar on 2 July, 2008

Patna High Court – Orders
Ram Chandra Malah vs The State Of Bihar on 2 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.22132 of 2008
                           SHIO MURAT RAM & ANR
                                      Versus
                               STATE OF BIHAR
                                      -With-

                              Cr.Misc. No.22478 of 2008
                              RAM CHANDRA MALAH
                                        Versus
                               THE STATE OF BIHAR
                                       -----------

2. 2.7.2008. Heard the counsel for the petitioners and counsel appearing

on behalf of the State.

The petitioners are accused in a case under Section 302 and

other Sections of the Indian Penal Code, Section 27 of the Arms Act,

Sections ¾ of the Explosive Substance Act and Section 17 of the

Criminal Law Amendment Act.

The occurrence took place in the year 2001 and the

petitioners’ name have transpired in the supervision note of the

Superintendent of Police, Kaimkur in the year 2007 on the basis of

which they are in custody.

Considering the aforesaid facts, the petitioners, Shio Murat

Ram, Prasad Rai @ Ram Prasad Rai and Ram Chandra Malah are

directed to be released on bail on furnishing bail bond of Rs. 10,000/-

(Ten Thousand) each with two sureties of the like amount each to the

satisfaction of the C.J.M., Kaimur (Bhabua) in connection with

Chainpur P. S. Case No. 108 of 2001.

           U.K.                                                     (Sheema Ali Khan,J)