High Court Patna High Court - Orders

Sanjay Kumar Singh And Anrs. vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Sanjay Kumar Singh And Anrs. vs The State Of Bihar on 11 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr. Misc. No.9001 of 2011
                       1.    Sanjay Kumar Singh son of Ramchandra Prasad
                       2.    Sudama Thakur son of late Ramnandan Thakur
                                                 Versus
                                     THE STATE OF BIHAR
                                              -----------

2/ 11.03.2011 Heard counsel for the parties.

A supplementary affidavit has been filed on behalf of

petitioner no.1, wherein it has been stated that father of

petitioner no.1 died on account of truck accident on 10.03.2011.

The petitioners are accused in a case under Sections

302, 120(B)/34 of the Indian Penal Code and Section 27 of the

Arms Act.

Learned counsel for the petitioners submits that it

would appear from the F.I.R. that no specific overt act is alleged

against petitioner no.1. So far as petitioner no.2 is concerned, he

has assigned the role of order giver. The petitioners are in

custody since 11.07.2009 and 24.04.2009 respectively.

In the circumstances, petitioners, named above, are

directed to be released on bail on furnishing bail bond of Rs.

5,000/- (Five thousand) each with two sureties of the like

amount each to the satisfaction of Additional Sessions Judge-I,

Danapur in connection with Danapur P.S. case no. 07 of 2007

(S.T. No. 913 of 2009).

(Samarendra Pratap Singh, J.)
Uday/