IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2942 of 2011
RAJARAM KUSHAWAHA
Versus
THE STATE OF BIHAR
-------
02/ 11.03.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Although the petitioner is named in the first information
report but as per prosecution case itself, the deceased was assaulted by
mob while he was caught by the villagers setting fire into the straw
kept near the house of petitioner.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, let petitioner Rajaram Kushawaha be
released on bail on furnishing bail bond of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the Addl. Chief
Judicial Magistrate, Bagaha, West Champaran in Valmikinagar P.S.
Case no. 25 of 2010.
shahid (Hemant Kumar Srivastava,J)