High Court Patna High Court - Orders

Ram Nasib Sharma &Amp; Anr. vs The State Of Bihar on 31 March, 2011

Patna High Court – Orders
Ram Nasib Sharma &Amp; Anr. vs The State Of Bihar on 31 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.7317 of 2011
         1. RAM NASIB SHARMA SON OF LATE SHEETAL SINGH.
         2. RANJAY SHARMA SON OF RAM NASIB SHARMA.
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 31.03.2011 Heard learned counsels for the petitioners

and the State.

The petitioners are apprehending their arrest

in a case registered under Sections 447, 594 and 307 of

the Indian Penal Code and Section 27 of the Arms Act.

It is alleged against petitioner no.1 to have

given the order on which Ramakant Sharma fired.

Though, no injury was caused to anyone.

A statement has been made in para 12 of the

petition that the petitioner has no criminal antecedent.

Considering the aforesaid facts, let the above

named petitioners, be released on anticipatory bail, in

the event of their arrest or surrender before the learned

Court below within a period of 12 weeks from today,

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

each with two sureties of the like amount each to the

satisfaction of the learned Additional Chief Judicial

Magistrate, Patna in connection with Naubatpur P.S.
2

Case No. 297/2010, subject to the conditions as laid

down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-