IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.18894 of 2011
Md. Madhu
Versus
The State Of Bihar
----------------------------------
03. 22.09.2011 Heard learned counsel for the petitioner as
well as learned Additional Public Prosecutor for the
State.
Petitioner is in jail custody since 7.4.2011 in
a case registered under Sections 302/34 of the I.P.C.
Learned counsel for the petitioner submits
that none has seen the actual killing of the deceased
and the petitioner has been dragged in this case only
on the ground that when, in course of search,
informant enquired from the petitioner about the
deceased, he did not give any satisfactory answer
rather tried to turn the attention of the informant
towards another fact.
Considering the aforesaid facts and
circumstances as well as submissions of the parties,
let the above named petitioner be released on bail on
furnishing bail bonds of Rs.10,000 (Ten thousand)
with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Katihar in
connection with Falka P.S. Case No. 06 of 2011.
(Hemant Kumar Srivastava, J.)
P.K.