High Court Patna High Court - Orders

Surendra Sah vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Surendra Sah vs The State Of Bihar on 9 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.20648 of 2011
                               Surendra Sah, S/O-Mundrika Sah
                                            Versus
                                     The State Of Bihar
                                          -----------

03 09.09.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner being husband of the deceased is languishing

in jail custody since 31.03.2011 in a case registered under Sections

302/34 of the Indian Penal Code.

Admittedly, none has seen the actual killing of the

deceased and no specific overt-act has been attributed against the

petitioner and furthermore, the dead body of the deceased was found

in a pond.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner 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 Fast Track

Court-V, Ara, Bhojpur in connection with Sessions Trial No. 104 of

2011 arising out of Jagdishpur P.S. Case No. 135 of 2008.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)