High Court Patna High Court - Orders

Ramsewak Mandal vs The State Of Bihar on 14 November, 2011

Patna High Court – Orders
Ramsewak Mandal vs The State Of Bihar on 14 November, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr. Misc. No.36315 of 2011
          Ramsewak Mandal son of late Shiv Bhajan Mandal, resident of village- Tatriaya,
          P.S.-Sherghati, District- Gaya                                   ...Petitioner
                                          Versus
            The State Of Bihar                                                  ...OP
                                         -----------

2/ 14.11.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for State.

The petitioner is in jail custody since 25.02.2011 in a

case registered under section 302/34 of the Indian Penal Code.

The petitioner is not named in the First Information

Report, but in course of investigation, co-accused Ganouri Mandal,

disclosed this fact that the deceased had illicit relationship with the

Bhabhu of this petitioner and it was the petitioner, who committed

the murder of the deceased. Subsequently, the petitioner was

arrested and he too confessed his guilt. Apart from the aforesaid

material, there is nothing against the petitioner.

Considering the aforesaid facts and circumstances as

well as the submissions of the parties, let the petitioner, above

named, 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 the Sub-Divisional Judicial Magistrate, Sherghati,

Gaya, in connection with Sherghati P.S. Case No.50 of 2011.

          JA/-                                           (Hemant Kumar Srivastava, J.)