IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28590 of 2010
1. Siya Ram Thakur
2. Indrajeet Thakur
3. Ajay Thakur.
Versus
THE STATE OF BIHAR
-----------
2. 25. 08. 2010. Heard learned counsel for the petitioners and the State.
The petitioners are apprehending their arrest in
connection with Ramgarhwa P.S. Case No. 150/2009, registered
under Sections 147, 148, 149, 341, 342 and 307 of the Indian Penal
Code and Section 27 of the Arms Act.
The petitioners along with Jhunu Thakur are alleged for
firing shot, allegedly co-accused Jhunu Thakur’s shot only hit Shabir
Mian on his right thigh that was also not corroborated, taking that
into consideration, learned Sessions allowed him on bail.
In the facts and circumstances of the case, the above
named petitioners, in the event of their arrest or surrender within a
period of one month from today, shall be released on bail on
furnishing bail bond of Rs. 10,000/- (Ten thousand) each with two
sureties of the like amount each to the satisfaction of the Sub-
Divisional Judicial Magistrate, Raxaul at Motihari, in connection
with Ramgarhwa P.S. Case No. 150/2009, subject to the conditions
as laid down under Section 438(2) of Cr.P.C.
m.p. ( Mandhata Singh, J.)