IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22157 of 2011
Binod Mehta @ Marandi Jee @ Sudhir Kr. Verma
Versus
The State Of Bihar
-----------
02/ 22nd July 2011 Heard learned counsel for the
petitioners and learned Additional Public
Prosecutor for the State.
For having commission of dacoity in the
house of Satya Narayan Yadav, the instant case
has been registered against unknown. From the
rejection order it transpires that the name of the
petitioner visualized on the basis of extra judicial
confessional statement of one Raj Kishore
Paswan @ Kishori Paswan and even then police
failed to put him on TIP. The most surprising
feature is that on the basis thereof, charge-sheet
has been submitted against the petitioner.
In the aforesaid facts and circumstances
of the case, the petitioner, Binod Mehta @
Marandi Jee @ Sudhir Kr. Verma is directed to
be released on bail on furnishing bail bond of Rs.
10,000/- with two sureties of the like amount
each to the satisfaction of Sub-Divisional Judicial
2
Magistrate, Sherghati, Distt-Gaya in connection
with Amas P.S. Case no. 115/2004.
(Aditya Kumar Trivedi,J.)
perwez