High Court Patna High Court - Orders

Shiya Sharan Sada @ Siyaram Sada vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Shiya Sharan Sada @ Siyaram Sada vs The State Of Bihar on 9 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.28595 of 2011
                          Shiya Sharan Sada @ Siyaram Sada
                                          Versus
                                 The State Of Bihar
                             ----------------------------------

2 9.9.2011 Heard learned counsel for the parties.

Petitioner along with others has been

alleged for taking away household articles

after forcibly entering informant’s house and

causing of firing.

Submission is that earlier to F.I.R. of

this case, one of the co-accused namely Ram

Rakshi Sada has filed Bakhtiyarpur (Kaneria

O.P.) P.S. Case No. 36/05 against the informant

and others and co-accused Ram Rakshi Sada,

Sanjay Sada, Chhoti Sada and Ram Badan Sada

having similar allegation, faced trial and

acquitted of the liabilities. Petitioner

remained in custody since 22.4.2011.

In that view of the matter, the above

named petitioner is directed to be released on

bail on furnishing bail bond of Rs. 10,000/-

(ten thousand) with two sureties of the like

amount each to the satisfaction of Chief

Judicial Magistrate, Saharsa in Bakhtiyarpur

P.S. Case No. 38 of 2005.

AI                                                         ( Mandhata Singh, J.)