High Court Patna High Court - Orders

Sitaram Sah & Anr. vs The State Of Bihar on 15 July, 2011

Patna High Court – Orders
Sitaram Sah & Anr. vs The State Of Bihar on 15 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.13222 of 2011
                                       Sitaram Sah & Anr.
                                               Versus
                                       The State Of Bihar
                                             -----------

03/ 15.07.2011 Heard learned counsel for the petitioners as well as learned

Addl. Public Prosecutor for the State.

Petitioners are named in the first information report and

there is specific allegation against petitioner no.1 that he assaulted the

informant with lathi whereas petitioner no.2 made firing causing fire

arm injury to injured Rajdeo Rai.

It appears from perusal of para 44 of the case diary that

Investigating officer submitted charge sheet on 20.4.2002 against

accused Dinesh Sah whereas investigation against rest of the co-

accused persons including these petitioners were kept pending but

annexure 2 to this petition which is photo stat copy of supplementary

charge sheet shows that on 31.8.2003 Investigating officer submitted

final form in respect of petitioners showing them innocent.

Furthermore, injury report of injured Rajdeo Rai is not on the entire

case diary.

Therefore, considering the aforesaid facts and circumstances

as well as submissions of the parties, let the petitioners, Sitaram Sah

and Shyam Sundar Sah, 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, Jamui in Sono P.S. Case

no. 145/2001.

      shahid                                                 (Hemant Kumar Srivastava,J)