IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32332 of 2010
Bhuletan Sah @ Gultain Sah @ Guletan Sah, son of Awadh Sah
Versus
STATE OF BIHAR
-----------
3/- 03.12.2010 Heard learned counsel for the petitioner as well
as learned P.P. for the State.
Petitioner, namely, Bhuletan Sah @ Gultain Sah
@ Guletan Sah seeks regular bail in connection with
Marouna P.S. Case No. 57 of 2009, registered under
Sections 302 and 301/34 of IPC (wrongly mentioned in
the First Information Report as Section 301/34 of IPC).
Admittedly, petitioner is full brother of the
deceased and allegedly, he was annoyed with him on
account of so called impartial distribution of land
between them. Allegedly, the petitioner along with his
wife committed murder of his brother by pressing his
mouth and testicles. It is apparent from the statement of
the witnesses that the witnesses are not the eye-witness.
The present case is based on circumstantial evidence but
nothing has come against the petitioner.
Accordingly, petitioner, namely, Bhuletan Sah
2
@ Gultain Sah @ Guletan Sah , 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
learned Chief Judicial Magistrate, Supaul in connection
with Marnouna P.S. Case No. 57 of 2009.
(Hemant Kumar Srivastava, J.)
Ashwini/-