IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34821 of 2010
Nathuni Rai
Versus
State Of Bihar
----------------------------------
6 14.9.2011 Learned counsel for the petitioner is
permitted to make correction in prayer portion
of this application.
Petitioner is alleged for killing
informant’s husband by setting his hut on fire
in which he was sleeping.
Submission is that there is no eye
witness of the occurrence. Act of the
Investigating Officer though appears to save
petitioner that sole witness named by informant
namely Munna is not examined in the case even
then there is no material to directly involve
this petitioner.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner 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 Additional Sessions Judge,
Benipur in Kusheshar (K.Asthan) P.S. Case No.
144/2010.
AI ( Mandhata Singh, J.)