High Court Patna High Court - Orders

Sukhdeo Rawat & Ors. vs The State Of Bihar on 30 June, 2011

Patna High Court – Orders
Sukhdeo Rawat & Ors. vs The State Of Bihar on 30 June, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.20419 of 2011
                           1. Sukhdeo Rawat son of Late Basu Rawat
                         2. Bijendra Rawat son of Late Banwari Rawat.
            3. Butta Rawat@ Binay Rawat son of Basudeo Rawat, all resident of village -
                                Gorawan, P.S- Silao, Dist- Nalanda.
                                              Versus
                                       The State Of Bihar
                                            -----------

2 30.06.2011 Heard both the parties.

The petitioners seek bail in connection with Silao

P.S.Case No. 58 of 2011 registered under section

287,304,201,34 of the Indian Penal Code.

Learned counsel appearing on behalf of the

petitioners submits that petitioners are named in the F.I. R and

there is only allegation that they participated in the funeral of the

deceased Ajit pandey. The petitioner is in custody since

18.5.2011.

The allegation is that, at the time of occurrence

deceased Ajit Pandey was setting the loudspeaker for marriage

ceremony at the house of co- accused Rabindra Raut. Rabindra

Raut giving instructions to him not connect “Toka” in the main

electric line but due to some mistake of his labour in setting of

electricline on electric current, the deceased Ajit Pandey died of

electric current.

Considering the facts and the circumstances of the

case, the petitioners above named is directed to be released on

bail on his furnishing bail bond of Rs. 10,000/- ( ten thousand)

each with two sureties of the like amount each to the satisfaction
2

of Chief Judicial Magistrate, Nalanda at Biharsharif in

connection with Silao P.S.Case No. 58/2011.

Namita                              ( Rajendra Kumar Mishra, J.)