IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19127 of 2011
SUBODH KUMAR @ SUBODH SHARMA, S/O LATE RAM VINAY SHARMA,
RESIDENT OF VILLAGE SERATHUA, P.S. MAKHDOOMPUR
(TEHTA O.P.), DISTRICT JEHANABAD.
Versus
THE STATE OF BIHAR
-----------
2. 16.6.2011. Heard Shri Prakash Srivastava,
learned counsel for the petitioner and
learned Additional Public Prosecutor.
The petitioner, who is in custody
in Makhdoompur (Tehta O.P.) P.S. Case
No.105 of 2011 for the offence under
Sections 147, 148, 149, 323, 447, 353,
153(A), 295(A), 188, 297, 307, 504 and 506
of the Indian Penal Code, has prayed for
grant of bail.
Learned counsel for the petitioner
submits that there is no specific
allegation against the petitioner. It was
further submitted that number of other
accused persons, on similar footing, have
been granted bail by this Court. Learned
counsel for the petitioner submits that
vide Cr. Misc. No.13794 of 2011 disposed of
on 30.5.2011, seven similarly situated
accused persons were granted bail.
Thereafter, one another co-accused, namely,
2
Kamdeo Sharma was granted bail by this
Court vide Cr. Misc. No.14943 of 2011.
In view of the fact that number of
other accused persons on similar footing,
have been granted bail, there is no reason
to deny the prayer for bail to the
petitioner.
Let the petitioner above named be
enlarged on bail on his furnishing bond of
Rs.10,000/- (ten thousand) with two
sureties of the like amount each to the
satisfaction of C.J.M., Jehanabad in
Makhdoom (Tehta O.P.) P.S. Case No.105 of
2011.
N.H./ ( Rakesh Kumar,J.)