High Court Patna High Court - Orders

Bhuletan Sah @ Gultain Sah @ … vs State Of Bihar on 3 December, 2010

Patna High Court – Orders
Bhuletan Sah @ Gultain Sah @ … vs State Of Bihar on 3 December, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.32332 of 2010
        Bhuletan Sah @ Gultain Sah @ Guletan Sah, son of Awadh Sah
                                  Versus
                            STATE OF BIHAR

                                  -----------

3/- 03.12.2010 Heard learned counsel for the petitioner as well

as learned P.P. for the State.

Petitioner, namely, Bhuletan Sah @ Gultain Sah

@ Guletan Sah seeks regular bail in connection with

Marouna P.S. Case No. 57 of 2009, registered under

Sections 302 and 301/34 of IPC (wrongly mentioned in

the First Information Report as Section 301/34 of IPC).

Admittedly, petitioner is full brother of the

deceased and allegedly, he was annoyed with him on

account of so called impartial distribution of land

between them. Allegedly, the petitioner along with his

wife committed murder of his brother by pressing his

mouth and testicles. It is apparent from the statement of

the witnesses that the witnesses are not the eye-witness.

The present case is based on circumstantial evidence but

nothing has come against the petitioner.

Accordingly, petitioner, namely, Bhuletan Sah
2

@ Gultain Sah @ Guletan Sah , is directed to be released

on bail on furnishing bail bonds of Rs. 10,000/ with two

sureties of the like amount each to the satisfaction of

learned Chief Judicial Magistrate, Supaul in connection

with Marnouna P.S. Case No. 57 of 2009.

(Hemant Kumar Srivastava, J.)
Ashwini/-