IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42157 of 2010
MD.MUMTAZ @ MD.MUSTAF, MD. KHURSID & MD. SAMSER
Versus
STATE OF BIHAR
-----------
02. 16.03.2011. Heard.
The allegation is that after knocking
the deceased down on the ground the accused
persons assaulted him with fist and slaps as
also by their legs. However, there was no
external injury reported by the doctor
holding postmortem examination. The definite
opinion was that it was on account of
throttling which caused the fracture of
trachea of the deceased that the man died. As
just pointed out none of the three
petitioners is said to have pressed the neck
of the deceased.
In the above view of the matter, let
the above named three petitioners be released
from custody on furnishing bond of
Rs.10,000/-(ten thousand)each with two
sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate,
Purnea in Rupauli (Mohanpur) P.S.Case No.66
of 2010.
B.Kr. ( Dharnidhar Jha,J.)