IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4826 of 2011
JAGAT SADA, SON OF SIREKHAN SADA, RESIDENT OF VILLAGE
AHIAPUR P.S. BACHHWARA, DISTRICT- BEGUSARAI.
......PETITIONER.
Versus
THE STATE OF BIHAR. ......OPPOSITE PARTY.
-----------
2. 01.03.2011 Heard learned counsel for the petitioner
and learned counsel for the State.
The petitioner is in custody since
20.11.2010 in relation to Bachhwara P.S. Case No. 150
of 2008 instituted under Sections 364/34 of the Indian
Penal Code and charge sheet has been submitted under
Section 302,201/34 of the Indian Penal Code.
The informant alleges that the petitioner
along with other persons had come to her house and
taken away her grand son Shiv Shankar Poddar, for
questioning with regard to cut of Bamboo. Her grand
son did not return. Accordingly, after two days the First
Information Report was lodged. More than a week after
institution of the case, the dead body of the grand-son
of the informant was found from the river by the side of
the house of the Mukhiya. Post mortem report suggests
the death caused by strangulation. Petitioner states that
2
the death was caused more than nine to ten days, after
petitioner is alleged to have taken away the deceased
along with others. Apart from this, there is no other
material. It is further pointed out that co-accused Ram
Balak Sada, Sajjan Sada and Nishibi Sada@ Darba
Bala Kutumb have already been granted bail by this
Court vide order dated 13.1.2010 in Cr. Misc. No. 130
of 2010 and order dated 11.12.2010 in Cr. Misc. No.
2918 of 2010.
Be that as it may , let the petitioner,
namely, Jagat Sada is directed to 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, Begusarai in
connection with Bachhwara P.S. Case No. 150 of 2008.
Devendra/ ( Navaniti Prasad Singh, J.)