IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.772 of 2011
1. SHYAM KUMAR, SON OF VIJAY PRASAD
2. BRIND KUMAR, SON OF RAM BHAGWAN PRASAD
Versus
THE STATE OF BIHAR
-----------
02 11.02.2011 Heard learned counsel for the petitioners as well
as learned Public Prosecutor for the State.
Petitioners seek their bail in connection with
S.K. Puri P.S. Case No. 165 of 2010 registered under Sections
454 and 380 of the Indian Penal Code.
Petitioners are named in the First Information
Report but admittedly, the informant is not an eye-witness of
the alleged occurrence rather he came to know about the name
of these petitioners from his neighbours. The impugned order
of learned Sessions Judge reveals that the neighbours of the
informant have claimed to have seen the petitioners loitering
near the apartment in which the flat of the informant was
situated.
Considering the aforesaid facts and
circumstances as well as submissions of the parties above
named petitioners are directed to be released on bail on
furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Patna in connection with above stated S.K.
Puri P.S. Case No.165 of 2010.
Shahzad (Hemant Kumar Srivastava, J )