IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3237 of 2011
KALESHWAR RAM ALIAS KALESHWAR RAI
Versus
THE STATE OF BIHAR
-----------
02 15.03.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
It would appear from perusal of the First Information
Report itself that it was co-accused Baidhnath Rai, who opened fire
on the informant’s father as a result of which informant’s father
sustained fire arm injury and died in course of his treatment.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the 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 Chief
Judicial Magistrate, Muzaffarpur in connection with Gaighat P.S.
Case No. 187 of 2010.
Shahzad (Hemant Kumar Srivastava, J )