IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.40010 of 2010
MANOJ SAH
Versus
STATE OF BIHAR
-----------
4/ 24.06.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Petitioner is named among seven. Allegation is that all
the named accused persons along with 3-4 unknown persons
repeatedly assaulted informant’s husband by means of dabia,
sword, gupti, knife and killed him. That was witnessed by Md.
Islam Mian and Md. Ataullah. Submission is that false allegation
is leveled due to enmity for differences in business otherwise for
the incident, U.D. case was lodged by Railway Officials about
accident. Postmortem is not supporting the allegation about use of
alleged weapons by accused persons.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Sugauli Bettiah G.R.P. P.S. Case No. 49 of 2009
above named petitioner shall 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 C.J.M., Bettiah subject to the
conditions as laid down under Section 438(2) of Cr. P.C.
Shail ( Mandhata Singh, J.)