High Court Patna High Court - Orders

Binod Mehta @ Marandi Jee @ Sudhir … vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Binod Mehta @ Marandi Jee @ Sudhir … vs The State Of Bihar on 22 July, 2011
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.22157 of 2011
          Binod Mehta @ Marandi Jee @ Sudhir Kr. Verma
                             Versus
                       The State Of Bihar
                            -----------

02/ 22nd July 2011 Heard learned counsel for the

petitioners and learned Additional Public

Prosecutor for the State.

For having commission of dacoity in the

house of Satya Narayan Yadav, the instant case

has been registered against unknown. From the

rejection order it transpires that the name of the

petitioner visualized on the basis of extra judicial

confessional statement of one Raj Kishore

Paswan @ Kishori Paswan and even then police

failed to put him on TIP. The most surprising

feature is that on the basis thereof, charge-sheet

has been submitted against the petitioner.

In the aforesaid facts and circumstances

of the case, the petitioner, Binod Mehta @

Marandi Jee @ Sudhir Kr. Verma is directed to

be released on bail on furnishing bail bond of Rs.

10,000/- with two sureties of the like amount

each to the satisfaction of Sub-Divisional Judicial
2

Magistrate, Sherghati, Distt-Gaya in connection

with Amas P.S. Case no. 115/2004.

(Aditya Kumar Trivedi,J.)
perwez