IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37267 of 2011
Raj Kumar Sada son of late Ram Sewak Sada
R/o village Mirjapur Gunjn Tole Musahari, P.S. Vidyapati
Nagar, District Samastipur .......Petitioner
Versus
The State of Bihar .......................Opposite Party.
--------------
2 16.11.2011 Heard learned counsel for the petitioner and the State.
Petitioner is accused in Vidyapati Nagar P.S. Case No.
70 of 2011 registered under section 302, 364 and 201/34 of the
Indian Penal Code.
Learned counsel for the petitioner submits that
petitioner’s name has been wrongly figured in the first
information report by the informant Ajnasiya Devi mother of the
deceased Raju Sada mere on suspicion as before three days after
recovery of the dead body petitioner was said to be accompanied
with Raju Sada but no motive has been assigned in the first
information report. Learned counsel for the petitioner further
submits that during the course of investigation nothing has been
said about connecting the chain of the crime and the petitioner is
languishing in jail custody since 3.7.2011
Considering the facts and circumstances of the case,
the above named petitioner is directed to be released on bail on
furnishing bail bond of Rs. 10000/(ten thousand) with two sureties
of like amount each to the satisfaction of A.C.J.M, Dalsingsarai
in connection with Vidyapati Nagar P.S. Case no. 70 of 2011
(Rajendra Kumar Mishra, J)
M.Rahman