High Court Patna High Court - Orders

Sahindra Ram vs The State Of Bihar on 10 July, 2008

Patna High Court – Orders
Sahindra Ram vs The State Of Bihar on 10 July, 2008
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.24161 of 2008
                                        SAHINDRA RAM
                                               Versus
                                     THE STATE OF BIHAR
                                             -----------

2 10/07/2008 Heard learned counsel for the petitioner and learned counsel

representing the State.

The police received information that some criminals were

planning to commit serious offence. They were chased and there was

exchange of fire between the police and criminals. Two persons

Shyam Lal Rai and Anoj Kumar were caught and on their disclosure

name of this petitioner has transpired.

Submission is that the petitioner was not arrested on the

spot.

Considering the facts and circumstances of the case, the

petitioner Sahindra Ram is directed to be released on bail on

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

sureties of the like amount each to the satisfaction of the C.J.M., East

Champaran at Motihari in connection with Pipra P.S. Case No. 151 of

2007.

avin.                                      (Shyam Kishore Sharma, J.)