IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23897 of 2011
1. Ashok Choudhary @ Ashok Kumar Choudhary, S/O-Late Laxman Choudhary
2. Rajo Mandal @ Raju Mandal, S/O-Kartik Mandal
Versus
The State Of Bihar
-----------
03 13.09.2011 Heard learned counsel for the petitioners as well as
learned Additional Public Prosecutor for the State.
Bihpur (Bhawanipur) P.S. Case No. 257 of 2010 was
registered against unknown persons on the basis of Ferdbeyan of
petitioner no. 1 but subsequently, in course of investigation, the wife
of the deceased disclosed this fact that petitioner no. 1 had taken some
loan from her husband and petitioners took her husband along with
them and committed his murder. It appears that except suspicion, there
is nothing against the petitioners.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioners 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 Chief Judicial Magistrate, Naugachia, Bhagalpur in
connection with Bihpur (Bhawanipur) P.S. Case No. 257 of 2010.
SHAHZAD ( Hemant Kumar Srivastava, J.)