IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21919 of 2011
Md. Mujtaba Ahmad
Versus
The State Of Bihar
-----------
2 22.07.2011 Heard learned counsel for the petitioner as
well as learned counsel for the State.
The petitioner has surrendered before the
Court below and is custody in connection with
Barauni P.S. Case No. 322 of 2009 under
Sections 302/34 of the I.P.C. registered on
24.10.2009.
It is submitted by the learned counsel for
the petitioner that the informant, who is the wife
of the deceased, neither named him in the FIR
nor in the protest petition filed later on.
He further submits that the other accused in
the case have also not taken name of the
petitioner. He states that the petitioner is over 70
years old being a retired Government Teacher
and there is nothing to connect him to the said
crime. He has been made accused by the police
on the very flimsy ground that there was some
suspicion and the petitioner is in custody since
28.3.2011.
Considering the facts and circumstances of
the case, let the petitioner be released on bail
2
upon furnishing bail bond to Rs 10,000/- along
with two sureties of like amount each to the
satisfaction of the Chief Judicial Magistrate,
Begusarai in Barauni P.S. Case no. 322 of 2009.
Sudha (AhsanuddinAmanullah,J)