IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.18192 of 2011
Rajo Mandal
Versus
The State Of Bihar
----------------------------------
04. 22.09.2011 Heard learned counsel for the petitioner as
well as learned Additional Public Prosecutor for the
State.
Learned counsel for the petitioner is
permitted to make necessary correction in the prayer
portion of his petition during the course of the day.
Petitioner being husband of the deceased
is languishing in jail custody since 09.02.2011 in a
case registered under Sections 302, 201/34 of the
I.P.C.
Learned counsel for the petitioner submits
that in course of investigation informant filed a
petition before the court below mentioning this fact
that present case had been lodged under some
misconception and the similar statement has been
made by the informant in course of his cross-
examination in Sessions Trial No. 127 of 2011.
Considering this aspect of the matter that
the case has been registered under Section 302 of
the I.P.C. and no specific overt act has been
attributed against the petitioner and further more,
2
the informant of this case has already been
examined in course of trial, let the above named
petitioner 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 Additional Sessions Judge, F.T.V.-V, Supaul in
connection with S.Tr. No. 127 of 2011, arising out of
Chhatapur P.S. Case No. 14 of 2011.
(Hemant Kumar Srivastava, J.)
P.K.