IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.8555 of 2011
SHEOJI PAL
Versus
THE STATE OF BIHAR
with
Cr. Misc. No.11123 of 2011
SHRI KISHUN URAON
Versus
THE STATE OF BIHAR
with
Cr. Misc. No.11136 of 2011
MOHAN CHAUDHARY
Versus
THE STATE OF BIHAR
with
Cr. Misc. No.10951 of 2011
SATYENDRA SINGH@ SHEKHAR @ SHEKHAR JEE
Versus
THE STATE OF BIHAR
-----------
03/ 13.07.2011 All the above stated petitions arise out of Rohtas P.S. Case
no. 127/2010 registered under sections 147,148,149,121A,124A,302
of the IPC, 25(i-b)a,26,27 of the Arms Act and 17 CLA Act and
accordingly, all the above stated petitions are being disposed of by this
common order.
Allegedly, cross-firing was made between the extremists
and the informant party and in the aforesaid cross-firing one villager
sustained fire arm injury and died then and there. Subsequently, all the
petitioners were caught by the informant and his party and recovered
fire arms and they were produced before the concerned police station
and after that present case was instituted.
In course of investigation son of the deceased stated before
the Investigating officer that after incident, he came to know that it
was the informant party who committed the murder of the deceased.
Learned counsel for the petitioners submits that recovery of
-2-
fire arms comes under the provision of section 37 of the Arms Act
which is bailable in nature and so far as rest sections are concerned, no
specific overt-act has been attributed against these petitioners.
Taking into consideration the above stated circumstances as
well as submissions of the parties, let the petitioners, Sheoji Pal, Shri
Kishun Uraon, Mohan Chaudhary and Satyendra Singh @ Shekhar @
Shekhar Jee, be released on bail on furnishing bail bonds of Rs
10,000/-each with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Rohtas at Sasaram in
Rohtas P.S. Case no. 127/2010 subject to the condition that the
petitioners shall attend the learned trial court on each and every date in
person for the period of nine months and if they fail to do so on three
consecutive dates without any genuine cause, the learned trial court
shall be at liberty to cancel the bail bonds of the petitioners.
shahid (Hemant Kumar Srivastava,J)