High Court Patna High Court - Orders

Sushil Srivastava vs The State Of Bihar on 14 July, 2011

Patna High Court – Orders
Sushil Srivastava vs The State Of Bihar on 14 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.15735 of 2011
                                     Sushil Srivastava
                                            Versus
                                    The State Of Bihar
                                              with
                              Cr.Misc. No.15752 of 2011
                                      Sita Ram Yadav
                                            Versus
                                    The State Of Bihar
                                          -----------

For the State: Gulnar Begum, A.P.P.

————–

3 14.7.2011 Heard learned counsel for the parties.

Informant’s brother is shot dead in the

incident. The submission of learned counsel for

the petitioners is that there is no eye witness

of the incident save and except suspicion due to

enmity. There is no material in the case to

involve the petitioners.

Thus, having regard to the facts and

circumstances of the case, the above named

petitioners are directed to be released on bail

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

thousand) each with two sureties of the like

amount each to the satisfaction of Chief

Judicial Magistrate, Bhojpur, Ara in Ara Town

P.S. Case No. 22 of 2011.

AI                                                      ( Mandhata Singh, J.)