IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11792 of 2011
BINOD MEHTA @ MARANDI JEE @ SUDHIR JEE
Versus
THE STATE OF BIHAR
-----------
02/ 26.04.2011 Heard learned counsel for the petitioner as well as learned
Addl. P.P. for the State.
Taking into consideration that neither any witness nor
informant has stated this fact that the petitioner was seen on the place
of the occurrence rather some witnesses have stated to this extent only
that the alleged occurrence took place at the direction of the petitioner,
let the petitioner Binod Mehta @ Marandi jee @ Sudhir Jee be
released on bail on furnishing bail bonds of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the Sub
divisional Judicial Magistrate, Sherghati, Gaya in connection with
Barachatti P.S. Case no. 112 of 2006.
shahid (Hemant Kumar Srivastava,J)