IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11651 of 2008
MANGAL CHOUDHARY @ PASI & ANR
Versus
STATE OF BIHAR
-----------
4/ 11.7.2008 Heard learned counsel for the parties.
Informant’s father, an Ex-Mukhiya, was found
killed in open field. The deceased had described the
name of the assailant in his own handwriting and it was
the name of Rishi Mandal.
Submission is that the petitioners are not
named in the first information report and the name of
the petitioners has come during investigation in the
statement of the informant who is hearsay witness.
Considering the facts and circumstances of
the case, let petitioners namely, Mangal Choudhary
alias Pasi and Ashok Choudhary, be released on bail on
furnishing bail bonds of Rs.10,000/-(ten thousand) each
with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Bhagalpur in
Kahalgaon P.S.Case No. 297 of 2006.
Tahir/- ( Shyam Kishore Sharma, J.)