High Court Patna High Court - Orders

Brajesh Jha vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Brajesh Jha vs The State Of Bihar on 11 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.4390 of 2011
                 BRAJESH JHA, SON OF MAYAKANT JHA, RESIDENT OF VILLAGE-
                 BHRAMARPUR, P.S. BIHPUR, DISTRICT- BHAGALPUR.
                                    Versus
                           THE STATE OF BIHAR .
                                   -----------

2. 11.02.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

The petitioner is in custody in relation to Bihpur

P.S. Case No. 154 of 2010 instituted under Sections 302,201 and

34 of the Indian Penal Code read with Section 27 of the Arms

Act.

In the First Information Report lodged by the brother

of the deceased, it is alleged that the petitioner along with others

including Niraj Modi had come and taken his younger brother

Subodh Singh, but the deceased did not return in the night. Next

morning his dead body was recovered which was concealed in a

field. Thereafter, on the basis of last seen theory petitioner has

been named in the F.I.R. Learned Sessions Judge has also

noticed that apart from being last seen with the deceased there is

nothing further material in the matter. Learned counsel for the

petitioner submits that in Cr. Misc. No. 32060 of 2010, Niraj

Modi who was exactly identically as the petitioner, has been

granted bail by this Court vide order dated 23.11.2010.

Be that as it may, petitioner, namely, Brajesh Jha 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 the learned III, Additional Sessions
2

Judge, Naugachia at Bhagalpur in S.Tr. No. 1101 of 2010 in

connection with Bihpur P.S. Case No. 154 of 2010 .

Devendra/                                    ( Navaniti Prasad, J.)