IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.13997 of 2011
Sushil Rajbhar
Versus
The State Of Bihar
-----
04/ 09.09.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Although the petitioner is named in the first information
report but admittedly, none has seen the actual killing of the deceased.
The learned Sessions Judge has referred paras 15 and 16 of
the case diary but from perusal of the aforesaid paras of the case diary,
it would appear that the aforesaid witnesses have not seen the actual
killing of the deceased rather they come under the category of hearsay
witnesses.
Accordingly, the petitioner, Sushil Rajbhar, is directed to 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 Chief
Judicial Magistrate, Madhepura in Shankarpur P.S. Case no. 64/2010.
shahid (Hemant Kumar Srivastava,J)