High Court Patna High Court - Orders

Ram Chandra Mandal vs The State Of Bihar on 3 February, 2011

Patna High Court – Orders
Ram Chandra Mandal vs The State Of Bihar on 3 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.3721 of 2011
                               RAM CHANDRA MANDAL .
                                            Versus
                                 THE STATE OF BIHAR .
                                          -----------

2 3.2.2011 The petitioner is in custody in relation to Bhargama

P.S.Case no. 81 of 2010 instituted under Section 364/34 IPC.

In the FIR it is alleged that one Pramod Mandal after

taking money from his father , who is the informant, went with

two of his friends i.e the petitioner and Rajeev Mandal and did

not return. He was traceless. It was apprehended that the son of

the informant may be murdered.

On behalf of petitioner, it is submitted that the entire

prosecution story is false. FIR itself has been lodged after eleven

days of alleged dis-appearance of the said Pramod Mandal. It is

alleged that, in fact, Pramod Mandal had married a girl against

the wishes of the family and after marriage has left the State.

The girl has also left. The petitioner being friend of Pramod

Mandal , is being dragged in the present case.

Be that as it may, let above named petitioner be

released on bail on furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like amount each to the

satisfaction of learned C.J.M., Araria in Bhargama P.S.Case no.

81 of 2010.

Singh                                       ( Navaniti Prasad Singh, J.)